IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.17921 of 2010
1. RAJ KUMAR PASWAN
2. RAM KISHUN PASWAN
3. RAMEKBAL PASWAN
4. BHURUK PASWAN
Versus
THE STATE OF BIHAR .
-----------
02/ 15/6/2010 Heard learned counsel for the petitioners
and learned counsel for the State.
Considering the statement of the alleged
victim under Section-164 Cr.P.C. of having gone
voluntarily in a police case under Sections-363 and
366/34 of Indian Penal Code let the petitioners above
named surrender before the court below within four
weeks when they shall be enlarged on anticipatory bail
upon furnishing the bail-bonds of Rs.20,000/- (twenty
thousand) each along with two sureties of the like
amount each to the satisfaction of A.C.J.M.,
Jhanjharpur, Madhubani in connection with Laukaha
(Ladaniya) P.S. Case No.63/2009, G.R. No.971/09
subject to the conditions laid down under Section-
438(2) Cr.P.C.
KC ( Navin Sinha, J.)