High Court Patna High Court - Orders

Krishna Kumar &Amp; Anr vs State Of Bihar on 1 July, 2010

Patna High Court – Orders
Krishna Kumar &Amp; Anr vs State Of Bihar on 1 July, 2010
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.20946 of 2010
                       1. KRISHNA KUMAR
                       2. RAKESH KUMAR @ RAJESH
                          ------------------- PETITIONERS
                                                Versus
                                       STATE OF BIHAR
                                              -----------

2 1.7.2010 Heard learned counsel for the parties.

Petitioners are proprietors of Sringar

shop, who were found selling duplicate Mehandi.

The submission of learned counsel for

the petitioners is that co-accused Akhilesh

Prasad @ Akhilesh Kumar, who is wholesale dealer

of duplicate Mehandi, has been allowed

anticipatory bail by a Bench of this Court vide

Cr.Misc.No. 47685 of 2008.

In the facts and circumstnces of the

case, prayer for anticipatory bail is allowed.

In the event of arrest or surrender

within one month from the date of communication

of this order, the 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 Additional Chief Judicial

Magistrate, Hilsa, Nalanda in Chandi P.S. Case

No. 138/08, subject to the condition as laid

down under section 438(2) Cr.P.C.

AI                                                            ( Mandhata Singh, J.)