IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24262 of 2008
SEKH KULLU & ANR
Versus
STATE OF BIHAR
-----------
2. 08.07.2008 Heard the counsel for the petitioners and the
State.
Petitioners, Sekh Kullu and Md. Nafir are
apprehending their arrest in connection with Complaint
Case No. 363/05 which has been instituted on the basis
of protest as in the police case, after investigation final
form was submitted.
Considering these facts, prayer for anticipatory
bail on behalf of above-named petitioners is allowed. In
the event of their arrest or surrender within four weeks
from today in the court below, they will be released on
bail on furnishing bail bond of Rs 10,000/- (ten
thousand) each with two sureties of the like amount each
in connection with above-noted case to the satisfaction of
CJM, Katihar.
AKV/ (Mridula Mishra,J.)