High Court Patna High Court - Orders

Suraj Kumar Mizar And Ors. vs The State Of Bihar on 19 April, 2011

Patna High Court – Orders
Suraj Kumar Mizar And Ors. vs The State Of Bihar on 19 April, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.44316 of 2010
                       1. SURAJ KUMAR MIZAR
                       2. ARUN SHARIYA
                       3. PRAYAG JAPOTI DUTTA @ PRAG JOTI DUTTA
                       4. MODSINGH
                       5. KIRGAMLOYA SONOJ
                       6. SUDESH KUMAR
                       7. BIKASH BORUAH
                       8. INDERJEET DEY
                       9. BIJU TALUKDAR
                       10. DEPEN NEWAR
                       11. KUNDAN SINGH
                       12. KAPIL KUMAR
                       13. THAKARE HEMRAJ DHANRAJ
                       14. PREMJEET SINGH
                           -------------------------- PETITIONERS
                                                Versus
                                  THE STATE OF BIHAR
                                             -----------

2 19.4.2011 Heard learned counsel for the parties.

Allegation for the only non-bailable

offence under section 379 IPC if constitutes is

doubted for the purpose of anticipatory bail

even as same is to the effect that Rs. 2000/-

came down from informant’s pocket was taken by

any of the accused persons.

Thus, having regard to the facts and

circumstances of the case, in the event of

arrest or surrender within six weeks from the

date of communication of this order, the 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 Railway
2

Magistrate, Narkatiyaganj at Bettiah in

Narkatiyaganj Rail P.S. Case No. 17/10, subject

to the condition as laid down under section

438(2) Cr.P.C.

AI                                       ( Mandhata Singh, J.)