High Court Patna High Court - Orders

Bilash Yadav vs State Of Bihar on 24 February, 2011

Patna High Court – Orders
Bilash Yadav vs State Of Bihar on 24 February, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.36141 of 2010
                                     BILASH YADAV
                                           Versus
                                    STATE OF BIHAR
                                            -----

02. 24.02.2011 Heard learned counsel for the petitioner and the State.

Similarly situated co-accused has been granted bail by a

bench of this court vide Cr. Misc. No. 24766 of 2010, taking that

into consideration petitioner is also allowed anticipatory bail.

Accordingly, 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, the 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 Chief

Judicial Magistrate, Patna in connection with Gandhi Maidan P.S.

Case no. 400 of 2009, subject to the conditions as laid down under

section 438(2) of the Cr. P. C.

Vikash                                                     (Mandhata Singh, J.)