IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.40782 of 2010
RAM PRABODH THAKUR
Versus
The STATE OF BIHAR
------
2/ 28.03.2011 Heard learned counsel for the petitioner, learned counsel
for the State and learned counsel for the informant, Mr. Saroj Kumar
Sharma.
Amount of insured crop if is taken for damage of the
crop is for the area of the field standing in name of petitioner’s
ancestor.
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 Hathauri P.S. Case No. 61 of 2010 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., Muzaffarpur subject to the conditions as
laid down under Section 438(2) of Cr. P.C.
shail (Mandhata Singh, J.)