IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.30031 of 2010
GOPAL PRASAD VERMA, S/O LATE NAGESHWAR PD. VERMA
......................Petitioner.
Versus
STATE OF BIHAR .
-----------
2. 01.10.2010 Heard the learned counsel for the petitioner and for the
State.
Petitioner is alleged for publishing question and
answer books that of the informant. The offence which is made out
is not justifying refusal of anticipatory bail.
Having regard to the facts and circumstances of the
case, in the event of arrest or surrender within a period of one
month from the date of receipt/production of a copy of this order,
above named petitioner shall be released on bail on furnishing bail
bond of Rs.10,000/- with two sureties of the like amount each to
the satisfaction of the Chief Judicial Magistrate, Muzaffarpur in
connection with Muzaffarpur (Sadar) P.S. Case No. 115 of 2010
(G.R. No. 1573 of 2010), subject to the conditions as laid down
under section 438(2) of the Code of Criminal Procedure.
Bhardwaj ( Mandhata Singh, J.)