High Court Patna High Court - Orders

Faissal Shaood Quadri @ Faishus … vs State Of Bihar on 8 September, 2010

Patna High Court – Orders
Faissal Shaood Quadri @ Faishus … vs State Of Bihar on 8 September, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.19710 of 2010
               FAISSAL SHAOOD QUADRI @ FAISHUS SHEHOOD QUADRI
                                             Versus
                                      STATE OF BIHAR
                                           -----------

4/ 08.09.2010 Heard learned counsel for the petitioner and

learned counsel for the State.

Having similar allegations, co-accused

persons namely, Mithilesh Das and Prahlad Das have

already been granted anticipatory bail by this Court

vide Cr. Misc. No. 19923 of 2010 and Cr. Misc. No.

19833 of 2010 respectively.

Taking that into consideration, prayer of the

petitioner for grant of anticipatory bail is also 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 Laheriasarai P.S.

Case No. 387 of 2009, 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., Darbhanga

subject to the conditions as laid down under Section

438(2) of Cr. P.C.

Shail                                           ( Mandhata Singh, J.)