IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20914 of 2010
SUNIL KUMAR son of Saryug Mahto Mukhiya of Kachriya Gram
Panchayat, resident of Vill.Kachariya, P.S.-Tharthari, Distt.-Nalanda---
-----------------------------------------------------------------------Petitioner.
Versus
STATE OF BIHAR .
-----------
2. 30.6.2010 Heard Learned counsel for the petitioner and the State.
Finding bonafide error in preparation of list of beneficiaries
later was removed and accused Arun Kumar Choudhary, ward member,
is allowed bail vide Cr. Misc. no.20687 of 2010. Having similar
allegation petitioner is also allowed anticipatory bail.
Having regard to the facts and circumstances of the case, in
the event of arrest or surrender within a period of one month from the
date of receipt/production of a copy of this order, above named
petitioner shall 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 the Addl. Chief Judicial Magistrate, Hilsa (Nalanda)
in connection with Tharthari P.S. case no.11 of 2010 ,subject to the
conditions as laid down under section 438(2) of the Code of Criminal
Procedure.
Sudip ( Mandhata Singh,J )