IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No. 25492 of 2010
1. MD. NASIRUDDIN @ HABRU
2. Md. Jasimuddin
3. Bibi Hazra Khatoon
4. Md. Jainuddin
Versus
The STATE OF BIHAR
-----------
4/ 27.10.2010 In view of the order dated 06.10.2010,
application of petitioner no. 2 has already been
withdrawn.
Heard learned counsel for the petitioners
and learned counsel for the State.
Abuse in name of caste if was given, none is
specified. Theft is said super addition without recovery
and land dispute is also there in between the parties.
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 Azamnagar P.S.
Case No. 68 of 2010, above named petitioners No. 1, 3
and 4 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.,
Katihar subject to the conditions as laid down under
Section 438(2) of Cr. P.C.
Shail ( Mandhata Singh, J.)