IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.34106 of 2010
BIRENDRA MEHTA
Versus
STATE OF BIHAR
-----------
2/ 08.11.2010 Heard learned counsel for the petitioner and
learned counsel for the State.
Single non-bailable offence about abuse in
name of complainant’s caste is said in side the house
not in public view due to land dispute.
Taking that into consideration, prayer of the
petitioner for grant of anticipatory bail 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 Complaint P.S.
Case No. 1433 of 2007, 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., Purnia
subject to the conditions as laid down under Section
438(2) of Cr. P.C.
Shail ( Mandhata Singh, J.)