High Court Patna High Court - Orders

Shubh Narayan Singh &Amp; Anr vs The State Of Bihar on 1 April, 2011

Patna High Court – Orders
Shubh Narayan Singh &Amp; Anr vs The State Of Bihar on 1 April, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.41932 of 2010
                            1.   SHUBH NARAYAN SINGH.
                            2.   BHIM SINGH
                                          Versus
                                 THE STATE OF BIHAR
                                         -----------

02 01.04.2011 Heard learned counsel for the petitioner and the State.

Similarly situated co-accused persons have been

allowed bail vide Criminal Miscellaneous No. 31426 of 2010 by a

Bench of this Court, taking that into consideration, petitioners are

also allowed the same privilege.

Accordingly, in the event of arrest or surrender within

a period of one month from the date of receipt/production of a copy

of this order, the petitioners shall be released on bail on furnishing

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

amount each to the satisfaction of Chief Judicial Magistrate,

Gopalganj in connection with Gopalganj P.S. Case No. 103 of 2009,

subject to the condition as laid down under Section 438(2) of the

Criminal Procedure Code.

( Mandhata Singh, J. )
Safik