IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.40413 of 2010
SANJAY PRASAD SAH @ RAJ SAHEB
Versus
STATE OF BIHAR
-----------
2. 23.03.2011 Heard learned counsel for the petitioner and
learned counsel for the State.
Receiving of 35,000/- for providing job as a
guard at Airtel is denied as corroborated by no
document.
Considering the facts and circumstances of the
case, prayer of the petitioner for 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 Paroo P.S. Case No. 182
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 S.D.J.M., West Muzaffarpur subject
to the conditions as laid down under Section 438(2) of
Cr.P.C.
( Mandhata Singh, J.)
Ibrar/-