IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24462 of 2008
VINAY KUMAR MANDAL & ANR
Versus
STATE OF BIHAR
-----------
2. 08.07.2008 Heard the counsel for the petitioners and the state.
Petitioners, namely, Vinay Kumar Mandal and
Subodh Kumar Mandal are apprehending their arrest in
connection with Raniganj (Bausi) P.S. Case No. 155/06
instituted u/Ss 307, 379 & other allied sections of the IPC.
There is direct allegation of assault against Subodh
Kumar Mandal. His prayer for anticipatory bail is rejected. So
far petitioner, Vinay Kumar Mandal is concerned he has not
caused any injury.
Considering this fact, prayer for anticipatory bail on
behalf of the petitioner, Vinay Kumar Mandal is allowed. In
the event of his arrest or surrender within four weeks from
today in the court below, he will be released on bail on
furnishing bail bond of Rs 10,000/- (ten thousand) with two
sureties of the like amount each to the satisfaction of Chief
Judicial Magistrate, Araria in above-mentioned Case subject
to the conditions as laid down u/S 438(2) of the Cr.P.C.
A.K.V ( Mridula Mishra, J.)