IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.40822 of 2010
1. JITENDRA RAM
2. AJAY CHAUDHARY
-------------------------- PETITIONERS
Versus
STATE OF BIHAR
-----------
2 25.3.2011 Learned counsel for the petitioners
submits that above named petitioner no.1 has
been arrested by the Police, as such, he wants
to withdraw this application as against
petitioner no.1.
Accordingly, this application is
permitted to be withdrawn as having infructous
as against petitioner no.1.
For petitioner no.2, heard learned
counsel for the parties.
The submission of learned counsel for
the petitioner is that co-accused Subhash Kumar
Subhash Ram, having identical allegation to that
of the petitioner, has been allowed anticipatory
bail vide Cr.Misc.No. 26572 of 2010.
Taking that into consideration, in the
event of arrest or surrender within one month
from the date of communication of this order,
the above named petitioner no.2 shall be
released on bail on furnishing bail bond of Rs.
10,000/-(ten thousand) with two sureties of the
2
like amount each to the satisfaction of
Additional Chief Judicial Magistrate, Bagaha,
West Champaran in Bagaha (Pathkauli) P.S. Case
No. 58 of 2010, subject to the condition as laid
down under section 438(2) Cr.P.C.
AI ( Mandhata Singh, J.)