IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.26766 of 2010
1. RAJESH YADAV @ RAESH KUMAR YADAV, Son of late
Bishun Yadav
2. Pappu Yadav son of Shambhu Yadav
Both are resident of Mohalla-Gobal Bigha, P.S.-Kotwali,
District- Gaya.
Versus
STATE OF BIHAR .
-----------
2. 26.8.2010 Heard learned counsel for the petitioners and
learned counsel for the State.
Petitioners are connected with game of guessing
lottery that has been extended for Section 420 I.P.C. but
never can lie taken for refusal of anticipatory bail.
Accordingly, the prayer for anticipatory bail of
the petitioners is allowed.
In the event of their arrest or surrender within
one month from the date of receipt/production of a copy
of this order in connection with Kotwali P.S. Case No.114
of 2010, above named, petitioners shall be released on
anticipatory bail on furnishing bail bonds of Rs. 10,000/-
(ten thousand) each with two sureties of the like amount
each to the satisfaction of Chief Judicial Magistrate,
Gaya, subject to the conditions as laid down under
Section 438 (2) Cr. P.C.
Anand Kr. ( Mandhata Singh, J.)