High Court Patna High Court - Orders

Manish Singh vs State Of Bihar on 23 September, 2010

Patna High Court – Orders
Manish Singh vs State Of Bihar on 23 September, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.28637 of 2010
                                    MANISH SINGH
                                          Versus
                                   STATE OF BIHAR
                                        -----------

2 23.9.2010 Heard learned counsel for the parties.

The submission of learned counsel for

the petitioner is that co-accused Kamlesh Singh

and Daroga Singh having identical allegation to

that of the petitioner, have been allowed

anticipatory bail by a Bench of this Court vide

Cr.Misc.No. 16480 of 2010.

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, Bhojpur, Ara in Udwant Nagar P.S.

Case No. 156/2006, subject to the condition as

laid down under section 438(2) Cr.P.C.

AI                                                    ( Mandhata Singh, J.)