IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.26866 of 2010
1. VIRENDRA RAI
2. BISHWANATH RAI
3. DINESH RAI
4. SUBODH RAI
5. MANOJ RAI
---------------------------- PETITIONERS
Versus
STATE OF BIHAR
-----------
2 27.8.2010 Heard learned counsel for the parties.
Petitioners’ village people were
endorsing their demand for making provision of
rehabilitation and other reliefs to victims who
suffered in the incident of fire (arson), in
which there is allegation of brick-batting
resulting injury to Force Personnel and damaging
some Government vehicles without specifying its
nature certainly should not be of serious
nature.
In the facts of the case, prayer for
anticipatory bail is allowed.
In the event of arrest or surrender
within one month 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 Chief Judicial Magistrate,
2
Sitamarhi in Sitamarhi P.S. Case No. 253/10,
subject to the condition as laid down under
section 438(2) Cr.P.C.
AI ( Mandhata Singh, J.)