IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23076 of 2010
SONU ROY
Versus
THE STATE OF BIHAR
-----------
2 2.8.2010 Heard learned counsel for the parties.
The submission of learned counsel for
the petitioner is that co-accused persons namely
Shatrughan Purbey and Shrawan Purbey having
identical allegation to that of the petitioner
have been allowed anticipatory bail by this
Court vide Cr.Misc.No. 36407/06.
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, Madhubani in Benipatti P.S. Case No.
5/04, subject to the condition as laid down
under section 438(2) Cr.P.C.
AI ( Mandhata Singh, J.)