High Court Patna High Court - Orders

Ritesh Thathera vs The State Of Bihar on 16 June, 2011

Patna High Court – Orders
Ritesh Thathera vs The State Of Bihar on 16 June, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA

                                Cr.Misc. No.18782 of 2011

                 RITESH THATHERA S/O SHALIGRAM THATHERA
                 R/O MOHALLA-NAND NAGAR COLONY, P.S.
                 BAHADURPUR ,DISTRICT-PATNA.
                                          --PETITIONER

                                            Versus

                 THE STATE OF BIHAR             --OPP.PARTY


2   16.06.2011

Heard.

Petitioner is one of the four named accused in this

case with general allegation and seen fleeing, is in custody

on surrender since 2.2.2011 and under similarly situated

circumstances two of the co-accused, Rajiv Ranjan Lamba

and Ajoy Verma @ Rohit Ranjan @ Lamba @ Raj

Kumar, have been granted the privilege by a Bench of this

court by order dated 25.5.2011 in Cr. Misc. No. 11014 of

2011 and Cr.Misc. no. 11347 of 2011.

Considering the facts and circumstances, the

petitioner is directed to be enlarged on bail on his

furnishing bonds of Rs.10,000/- (Rupees ten thousand)

with two sureties of the like amount each to the

satisfaction of the Additional Chief Judicial Magistrate,

Patna City, in Bahadurpur P.S. Case no. 76 of 2010 with

additional condition, if any, imposed by the Court
2

concerned, ensuring early disposal of the case.

AAhmad                         ( Akhilesh Chandra, J.)