IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.38522 of 2010
1. OM PRAKASH SINGH @ OM PRAKASH YADAV
2. Lalan Singh
3. Satyendra Yadav
Versus
STATE OF BIHAR
--with--
Cr.Misc. No.39360 of 2010
1. SUNIL KUMAR
2. Kailash Yadav
Versus
STATE OF BIHAR
------
2/ 24.11.2010 Heard learned counsel for the petitioners and learned
counsel for the State.
Having similar allegations, co-accused person namely,
Upendra Yadav has already been granted anticipatory bail by a
Bench of this Court vide Cr. Misc. No. 29150 of 2010.
Taking that into consideration, prayer of the petitioners
is allowed.
In the event of arrest or surrender within one month
from the date of receipt/production of a copy of this order in
connection with Kako P.S. Case No. 119 of 2010 above named
petitioners shall be released on bail on 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., Jehanabad subject to the
conditions as laid down under Section 438(2) of Cr. P.C.
shail (Mandhata Singh, J.)