High Court Patna High Court - Orders

Arun Singh vs State Of Bihar on 25 August, 2010

Patna High Court – Orders
Arun Singh vs State Of Bihar on 25 August, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.26575 of 2010
                                      ARUN SINGH
                                          Versus
                                   STATE OF BIHAR
                                        -----------

2 25.8.2010 Heard learned counsel for the parties.

Petitioner is apprehending his arrest

for running moveable brick-kiln without licence

only.

In the facts of the case, 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, Gaya in Guraru P.S. Case No. 3/10,

subject to the condition as laid down under

section 438(2) Cr.P.C.

AI                                                         ( Mandhata Singh, J.)