High Court Patna High Court - Orders

Janardhan Singh @ Janardan Singh … vs State Of Bihar on 8 July, 2008

Patna High Court – Orders
Janardhan Singh @ Janardan Singh … vs State Of Bihar on 8 July, 2008
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.24542 of 2008
                   JANARDHAN SINGH @ JANARDAN SINGH & ANR
                                            Versus
                                     STATE OF BIHAR
                                          -----------

2 8.7.2008. Petitioners are named as accused in Goh P.S.Case no. 49 of

2004. They were not charge sheeted but during trial summons have

been issued under Section 319 Cr.P.C. Now warrant of arrest has been

issued against them.

Considering the aforesaid fact prayer for anticipatory bail is

allowed. The petitioners namely 1. Janardhan Singh alias janardan

Singh and 2. Amrendra Singh are directed to surrender before the Fast

Track Court No.II Aurangabad within four weeks from today and on

their so surrendering they shall be enlarged on bail on their furnishing

bail bond of Rs.10,000/- (Ten thousand) each with two sureties of the

like amount each to the satisfaction of F.T.C.No.II Aurangabad

subject to the condition as laid down under Section 438(2) Cr.P.C.

(Mridula Mishra, J)
Sss/-