High Court Patna High Court - Orders

Sanjay Sah &Amp; Anr vs State Of Bihar on 17 June, 2010

Patna High Court – Orders
Sanjay Sah &Amp; Anr vs State Of Bihar on 17 June, 2010
                           IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.20611 of 2010
                   1. SANJAY SAH
                   2. Prakash Yadav .................... Petitioners
                                            Versus
                                        STATE OF BIHAR .
                                         -----------

2. 17.06.2010 Heard the learned Counsel for the petitioners and

the learned counsel for the State.

The defence on behalf of the petitioner in a Police

case under Sections 417, 420/34 of the Penal Code and Section

3 (IX) of the Scheduled Castes and Scheduled Tribes (Prevention

of Atrocities) Act is of grant of regular bail in Bihra P.S. Case No.

102/2009 registered on the same allegations.

Having considered the facts and circumstances of

the case, let the petitioners, above named, surrender in the court

below within a period of four weeks from today when he shall be

enlarged on anticipatory bail on furnishing bail bonds of Rs.

20,000/- (Twenty thousand) with two sureties of the like amount

each to the satisfaction of CJM Saharsa in Bihra

PS Case No. 161/2009 subject to the conditions as laid down

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

Snkumar/

(Navin Sinha,J.)