IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.35758 of 2010
RAHMAN SAFI & ORS
Versus
STATE OF BIHAR
-----------
2 25.11.2010 Heard learned counsel for the petitioners as well
as learned counsel for the state.
Allegedly, petitioners blocked the communication
removing the bricks from road without any approval of
competent authority.
Considering the aforesaid facts and
circumstances, this anticipatory bail petition is allowed. In
the event of arrest/surrender within 30 days from receipt of
the order, the petitioners, namely, Rahman Safi, Oli Alam,
Junaid Alam @ Jumed Alam and Md. Nahid shall be
released on bail on furnishing bail bond of Rs 10,000/- (ten
thousand) each with two sureties of the like amount each in
connection with Nauhatta P.S. Case No. 58 of 2010 to the
satisfaction of Chief Judicial Magistrate, Saharsa subject to
condition as laid down u/S 438(2) of the Cr.P.C,
AKV/- ( Hemant Kumar Srivastava,J.)