IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.42777 of 2010
RAM BALAK PASWAN
Versus
THE STATE OF BIHAR
------
2/ 05.04.2011 Heard learned counsel for the petitioner and learned
counsel for the State.
Having similar allegations, co-accused persons namely,
Nand Lal Rai and Lal Babu Rai have already been granted
anticipatory bail by a Bench of this Court vide Cr. Misc. No. 30405
of 2010.
Taking that into consideration, prayer of the petitioner is
allowed.
In the event of arrest or surrender within one month
from the date of receipt/production of a copy of this order in
connection with Majorganj P.S. Case No. 168 of 2009 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 C.J.M., Sitamarhi subject to the conditions as laid
down under Section 438(2) of Cr. P.C.
shail (Mandhata Singh, J.)