IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24023 of 2010
1. HIRA CHAUDHARY
2. Sikandar Chaudhary
Both son of Sankar Chaudhary
3. Daya Shankar Yadav S/o Bhagawat Yadav
All r/o Jarlpur P.S.-Jogapati Dist-W. Champaran
Versus
STATE OF BIHAR
with
Cr.Misc. No.30469 of 2010
KAMRUL HODA son of Abdual Ajij r/o Dubwaliya
P.S. Jogapati, Dist. W. Champaran.
Versus
THE STATE OF BIHAR
-----------
4. 23.11.2010 Heard learned counsel for the petitioners and
learned counsel for the State.
Co-accused person namely Dilip Sah has
been found in possession of fake currency notes.
Submission on behalf of learned counsel for the
petitioners is that there is no recovery from the
petitioners’ possession and has been named only by
Co-accused Dilip Sah.
Accordingly, the prayer for anticipatory bail
of the petitioners is allowed.
In the event of their arrest or surrender
within one month from the date of receipt/production
of a copy of this order in connection with Jogapati
P.S. Case No.35 of 2010, above named, petitioners
shall be released on bail on furnishing bail bonds of
Rs. 10,000/- (ten thousand) each with two sureties of
2
the like amount each to the satisfaction of Chief
Judicial Magistrate, Bettiah, West Champaran,
subject to the conditions as laid down under Section
438 (2) Cr. P.C.
Anand Kr. ( Mandhata Singh, J.)