IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.31573 of 2010
KAILASH PASWAN
Versus
STATE OF BIHAR
---with---
Cr. Misc. No.40620 of 2010
HABIBUL ANSARI
Versus
STATE OF BIHAR
-----------
3/ 21.01.2011 Heard learned counsel for the petitioners and learned
counsel for the State.
Having similar allegations, co-accused persons namely,
Vijay Sah and Md. Ahmad Raja have already been granted
anticipatory bail by this Court vide Cr. Misc. No.34129 of 2010
with Cr. Misc. No. 37963 of 2010.
Taking that into consideration, prayer of the petitioners
for grant of anticipatory bail is allowed.
In the event of arrest or surrender within one month
from the date of receipt/production of a copy of this order in
connection with Parihar P.S. Case No. 85 of 2010 corresponding
to G.R. No. 1337 of 2010 above named petitioners shall be
released on bail on furnishing bail bond of Rs. 10,000/- (ten
thousand) each with two sureties of the like amount each to the
satisfaction of C.J.M., Sitamarhi subject to the conditions as laid
down under Section 438(2) of Cr. P.C.
Shail ( Mandhata Singh, J.)