IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.40388 of 2010
1. RANJEET SAW
2. Dhanraj Saw @ Dhanru
Versus
The STATE OF BIHAR
------
2/ 23.03.2011 Heard learned counsel for the petitioners and learned
counsel for the State.
Petitioners are named by co-accused after two years of
the incident.
Taking that into consideration, prayer of the petitioners
is allowed.
In the event of arrest or surrender within one month
from the date of receipt/production of a copy of this order in
connection with Lakhisarai P.S. Case No. 339 of 2007 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 S.D.J.M., Lakhisarai subject to the
conditions as laid down under Section 438(2) of Cr. P.C.
shail (Mandhata Singh, J.)