IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.34020 of 2010
ASHARUL MAJHI @ ASHAHUL LAL MAJHI
@ ASHADHU LAL MAJHI
Versus
STATE OF BIHAR THRU.VIGILANCE
-----------
2 4.11.2010 Heard learned counsel for the parties.
The submission of learned counsel for
the petitioner is that several co-accused
persons having identical allegation to that of
the petitioner, have been allowed anticipatory
bail by this Court vide Cr.Misc.No. 7347 of 2009
and analogous cases.
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 Special Judge,
Vigilance-II, Patna in Vigilance P.S. Case No.
86/2008, subject to the condition as laid down
under section 438(2) Cr.P.C.
AI ( Mandhata Singh, J.)