High Court Patna High Court - Orders

Sunil Kumar &Amp; Ors vs State Of Bihar on 16 November, 2010

Patna High Court – Orders
Sunil Kumar &Amp; Ors vs State Of Bihar on 16 November, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.35403 of 2010
                                    SUNIL KUMAR & ORS
                                              Versus
                                       STATE OF BIHAR
                                            -----------

2 16.11.2010 Heard learned counsel for the petitioners as well

as learned counsel for the state.

Admittedly, except section 353 of the Indian

Penal Code, all sections are bailable and so far as section

353 of the Indian Penal Code is concerned, it is only stated

that petitioners were forcibly making construction on

disputed land.

Considering the aforesaid facts and

circumstances, this anticipatory bail petition is allowed. In

the event of arrest/surrender within 30 days from receipt of

the order, the petitioners, namely, Sunil Kumar, Mintu Kumar

@ Tinku Kumar and Rakesh Kumar shall 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 Hilsa P.S. Case No. 283 of 2010 to the satisfaction of

Additional Chief Judicial Magistrate, Hilsa subject to

condition as laid down u/S 438(2) of the Cr.P.C,

AKV/- ( Hemant Kumar Srivastava,J.)