High Court Patna High Court - Orders

Shashi Kumar &Amp; Ors vs State Of Bihar on 9 September, 2010

Patna High Court – Orders
Shashi Kumar &Amp; Ors vs State Of Bihar on 9 September, 2010
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.27950 of 2010
                  1. SHASHI KUMAR
                  2. MANJAY KUMAR
                  3. RANJAN KUMAR
                  4. AJAY KUMAR
                  ------------------------- PETITIONERS
                                                Versus
                                         STATE OF BIHAR
                                              -----------

2 9.9.2010 Learned counsel for the petitioners

seeks permission to withdraw this application,

as during the pendency of this application,

petitioner no.4 Ajay Kumar has been arrested by

the police.

Accordingly, this application is

permitted to be withdrawn as having become

infructuous as against petitioner no.4.

For petitioner nos. 1,2 and 3, heard

learned counsel for the parties.

The submission of learned counsel for

the petitioners is that co-accused Manoj Yadav

having identical allegation to that of the

petitioners, has been allowed anticipatory bail

by this Court vide Cr.Misc.No. 18186 of 2010.

In that view of the matter, in the event

of arrest or surrender within one month from the

date of communication of this order, the above

named petitioners 1,2 and 3 shall be released on

bail on furnishing bail bond of Rs. 10,000/-(ten
2

thousand) with two sureties of the like amount

each to the satisfaction of Chief Judicial

Magistrate, Saharsa in Saharsa Sadar P.S. Case

No. 65 of 2008, subject to the condition as laid

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

AI                                        ( Mandhata Singh, J.)