IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.44710 of 2010
1. PAPPU MISHRA
2. SHIVENDRA KUMAR
3. PINTOO PANDEY
4. KRISHNA BHAGAT
Versus
THE STATE OF BIHAR
-----------
02. 20.04.2011 Heard learned counsel for the petitioners and the state.
Learned counsel for the petitioners submits that
similarly situated co-accused has been allowed anticipatory bail vide
Cr. Misc. no.36592 of 2010 by a Bench of this court.
Taking that into consideration petitioners are also
allowed the same privilege.
Accordingly, in the event of arrest or surrender within a
period of one month from the date of receipt/production of a copy 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 the Sub-
divisional Judicial Magistrate, Bikramganj in connection with
Bikramganj P. S. Case No. 83 of 2009, subject to the conditions as
laid down under section 438(2) of the Cr. P. C.
Vikash (Mandhata Singh, J.)