High Court Patna High Court - Orders

Mahendra Singh &Amp; Ors vs The State Of Bihar on 14 July, 2010

Patna High Court – Orders
Mahendra Singh &Amp; Ors vs The State Of Bihar on 14 July, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                       Cr.Misc. No.21542 of 2010
                     1. Mahendra Singh, son of Late Ramu Singh.
                     2. Dablu Singh, son of Balendra Singh.
                     3. Ajay Singh, son of Mahendra Singh.
                     4. Balendra Singh, son of Late Ramu Singh.
                     All resident of Village- Rahoi, Police Station- Roh, District-
                     Nawadah. .............................................Petitioners.
                                                    Versus
                     The State of Bihar ...............................Opposite Party.
                                                  -----------

2. 14. 07. 2010. Heard learned counsel for the petitioners

and the State.

The petitioners are apprehending their

arrest in connection with Roh Police Station Case

No. 46/2005, registered under Sections 147, 148,

149, 341, 323, 337, 307, 353 and 504 of the Indian

Penal Code.

Submission of the learned counsel for the

petitioners is that similarly situated co-accused

persons, namely, Kumkum Kumari, Manju Devi,

Arti Kumari have been granted bail in Cr. Misc. No.

12961/2010 by this Court as such petitioners are

also entitled for the same treatment.

In the facts and circumstances of the case,

the above named petitioners, in the event of their

arrest or surrender within a period of one month

from today, shall be released on bail on furnishing
2

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

two sureties of the like amount each to the

satisfaction of the Chief Judicial Magistrate,

Nawadah, in connection with Roh Police Station

Case No. 46/2005, subject to the conditions as laid

down under Section 438 (2) of Cr.P.C.

m.p.                            ( Mandhata Singh, J.)