IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22654 of 2010
SHALIGRAM JHA
Versus
STATE OF BIHAR
-----------
2 21.7.2010 Heard learned counsel for the parties.
The submission of learned counsel for
the petitioner is that co-accused Bachaspati Jha
@ Anil Jha having identical allegation to that
of the petitioner has been allowed anticipatory
bail by this Court vide Cr.Misc.No. 14153 of
2009.
In that view of the matter, in the event
of arrest or 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) with two sureties of the like amount
each to the satisfaction of Chief Judicial
Magistrate, Saharsa in Bihra P.S. Case No.
64/2008, subject to the condition as laid down
under section 438(2) Cr.P.C.
AI ( Mandhata Singh, J.)