High Court Patna High Court - Orders

Tunnu @ Akhilesh Kumar Sinha &Amp; … vs State Of Bihar on 7 October, 2010

Patna High Court – Orders
Tunnu @ Akhilesh Kumar Sinha &Amp; … vs State Of Bihar on 7 October, 2010
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.32065 of 2010
    1. TUNNU @ AKHILESH KUMAR SINHA
    2. RAJESH PRASAD, BOTH SONS OF RAGHUBAR PRASAD, RESIDENT OF
       VILLAGE SOBH, P.S. BARACHATTI, DISTRICT GAYA. --- PETITIONERS
                                      Versus
                   THE STATE OF BIHAR---- OPPOSITE PARTY
                                     -----------

2 7.10.2010 Petitioners are seeking anticipatory bail in a case under

Sections 147, 341, 323, 324, 407 and 504 of the Indian Penal Code

and 3(X) SC/ST Act.

Considering the fact that co-accused persons similarly

situated to the petitioners have been granted anticipatory bail by a

Bench of this Court vide Cr. Misc. No. 23016 of 2010 disposed of

on 28.7.2010, I direct that petitioners namely Tunnu @ Akhilesh

Kumar Sinha and Rajesh Prasad be released on anticipatory bail in

the event of their arrest or surrender within a period of six weeks

in connection with Barachatti P.S. Case No. 15 of 2010 on

furnishing bail bonds of rupees ten thousand each with two

sureties of the like amount each to the satisfaction of the Sub-

divisional Judicial Magistrate, Sherghati, Gaya subject to the

conditions laid down under Section 438(2) of the Cr.P.C.

         Sanjay                                              ( Sheema Ali Khan, J.)