High Court Patna High Court - Orders

Mithilesh Jha @ Mithlesh Jha vs State Of Bihar on 28 October, 2010

Patna High Court – Orders
Mithilesh Jha @ Mithlesh Jha vs State Of Bihar on 28 October, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.31845 of 2010
                            1. MITHILESH JHA @ MITHLESH JHA
                            2. SAKUNI DEVI @ JHAKUNI DEVI
                                  ------------------------ PETITIONERS
                                                Versus
                                      STATE OF BIHAR
                                             -----------

2 28.10.2010 Heard learned counsel for the parties.

Strange that having specific allegation,

husband is allowed bail by the Sessions Judge

and married Nanad and her husband are refused

bail.

Considering the facts and circumstances,

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, Rosera, Samastipur in Hathauri P.S.

Case No. 56 of 2009, subject to the condition as

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

AI                                                          ( Mandhata Singh, J.)