High Court Patna High Court - Orders

Ravindra Paswan &Amp; Anr vs Satte Of Bihar on 1 September, 2010

Patna High Court – Orders
Ravindra Paswan &Amp; Anr vs Satte Of Bihar on 1 September, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Cr.Misc. No.27415 of 2010
                             1.    RAVINDRA PASWAN
                             2.    Upendra Sahni
                                         Versus
                                     STATE OF BIHAR
                                        --with--
                         Cr.Misc.        No.31319 of 2010
                                RAJU PRASAD SRIVASTAVA
                                        Versus
                                  THE STATE OF BIHAR
                                        ------

2/ 01.09.2010 Heard learned counsel for the petitioners and learned

counsel for the State.

Having similar allegations, co-accused person namely,

Shankar Kumar Singh has already been granted anticipatory bail by

this Court vide Cr. Misc. No. 20013 of 2010.

Taking that into consideration, prayer of the petitioners

for grant of anticipatory bail 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 Maniyari P.S. Case No. 95 of 2008, above named

petitioner 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. (West), Muzaffarpur subject to

the conditions as laid down under Section 438(2) of Cr. P.C.

shail                                          (Mandhata Singh, J.)