High Court Patna High Court - Orders

Vijay Tiwari vs The State Of Bihar on 22 April, 2011

Patna High Court – Orders
Vijay Tiwari vs The State Of Bihar on 22 April, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.45371 of 2010
                                     VIJAY TIWARI
                                           Versus
                                  THE STATE OF BIHAR
                                          -----------

02. 22.04.2011 Heard learned counsel for the petitioner and the state.

Learned counsel for the petitioner submits that similarly

situated co-accused has been allowed anticipatory bail vide Cr.

Misc. No.41348 of 2009 by a bench of this court.

Taking that into consideration petitioner is also allowed

the same privilege.

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, Katihar in connection with Manihari P. S.

Case No. 261 of 2008, subject to the condition as laid down under

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

Vikash                                           ( Mandhata Singh, J.)