IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.40798 of 2010
1. NAGINA SAH
2. Shri Bhagwan Sah
3. Shyam Sundar Gupta
Versus
STATE OF BIHAR
------
2/ 26.03.2011 Heard learned counsel for the petitioners and learned
counsel for the State.
Finding the petitioners’ case to be on a better footing
than that of co-accused persons namely, Pramod Kumar Gupta and
Bishwanath Sah, who have already been granted anticipatory bail by
a Bench of this Court vide Cr. Misc. No. 30986 of 2010, prayer of
petitioners is also 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 Barauli P.S. Case No. 78 of 2010 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 C.J.M., Gopalganj subject to the
conditions as laid down under Section 438(2) of Cr. P.C.
shail (Mandhata Singh, J.)