High Court Patna High Court - Orders

Sanjaeev Kumar &Amp; Ors vs State Of Bihar on 2 July, 2008

Patna High Court – Orders
Sanjaeev Kumar &Amp; Ors vs State Of Bihar on 2 July, 2008
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.21784 of 2008
                               SANJAEEV KUMAR & ORS
                                            Versus
                                     STATE OF BIHAR
                                          -----------

3 2.7.2008. Heard counsel for the petitioners and the State.

Counsel for the petitioners submits that as a counter blast of

Gaighat P.S.Case no.200 of 2007 registered on 1.12.2007 present case

was registered after 12 days making false allegation on account of

land dispute.

Considering this fact prayer for anticipatory bail is allowed.

The petitioners namely 1. Sanjeev Kumar 2. Dhananjay Kumar 3.

Ranjeet Thakur are directed to surrender before the

C.J.M.Muzaffarpur within four weeks from today and on their so

surrendering they shall be enlarged on bail on their furnishing bail

bond of Rs.10,000/- (Ten thousand) each with two sureties of the like

amount each to the satisfaction of C.J.M.Muzaffarpur in connection

with Gaighat P.S.Case no.212 of 2007 subject to the condition as laid

down under Section 438(2) Cr.P.C.

(Mridula Mishra, J)
Sss/-