IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.37238 of 2011
=============================================
Jai Narayan Mishra
…. …. Petitioner/s
Versus
The State Of Bihar
…. …. Opposite Party/s
=============================================
2 11-11-2011 Heard learned counsel for the petitioner and learned
counsel for the State.
Having similar allegations, co-accused Ganesh
Chaubey has already been granted bail by this Court vide Cr.
Misc. No. 4855 of 2011.
Hence, prayer of the petitioner is allowed.
In the event of arrest or surrender within 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/- (ten thousand) with two sureties of the like amount
each to the satisfaction of J.M., Ist Class, Bettiah, West
Champaran in connection with Gopalpur P.S. Case No. 89 of 2008
Tr. No. 1192 of 2010 subject to the conditions as laid down under
Section 438(2) of the Cr. P.C.
(Mandhata Singh, J.)
Shailendra Bhushan
Prasad/-