IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.38537 of 2010
RAMESHWAR SINGH .
Versus
STATE OF BIHAR .
with
Cr.Misc. No.41306 of 2010
1. DEO MUNI RAM @ DEOMUNI SINGH
2. RAMASHRAY SINGH
3. SANTOSH SINGH
4. YAMUNA SINGH @ YAMUNA RAM
Versus
THE STATE OF BIHAR .
with
Cr.Misc. No.40231 of 2010
HARI NARAYAN SINGH .
Versus
STATE OF BIHAR .
-----
03. 14.03.2011 Heard learned counsel for the petitioners and the state.
Allegation of firing is on co-accused Sri Bhagwan
Singh, who is allowed bail vide Cr. Misc. No.25538 of 2010, though
in regular side.
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 Chief
Judicial Magistrate, Kaimur at Bhabhua in connection with Mohania
P.S. Case No.256 of 2009, subject to the conditions as laid down
under section 438(2) of the Cr. P.C.
Vikash (Mandhata Singh, J.)