High Court Patna High Court - Orders

Nandan Sah vs State Of Bihar on 18 November, 2010

Patna High Court – Orders
Nandan Sah vs State Of Bihar on 18 November, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.37924 of 2010
                         NANDAN SAH, son of Chatru Sah
                                       Versus
                                  STATE OF BIHAR
                                    -----------

18.11.2010 Heard learned counsel for the parties.

The submission of learned counsel for the petitioner is that

similarly situated co-accused Parbati Devi having identical allegation to

that of the petitioner has been allowed anticipatory bail vide Cr. Misc.

No. 20380 of 2010.

Taking that into consideration petitioner is also allowed same

relief. In the event of arrest of surrender within one month from the date

of communication of this order, the above named petitioner 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 the

Chief Judicial Magistrate, Begusarai in Nayagaon P.S. Case No.32 of

2009 , subject to the condition as laid down under section 438 (2) Cr.

P.C.

( Mandhata Singh, J.)
Ashwini/-