IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.28560 of 2010
MADAN MOHAN PRASAD
Versus
STATE OF BIHAR
------
2/ 17.09.2010 Heard learned counsel for the petitioner and learned
counsel for the State.
320 bags of fertilizers recovered from shop of one
Rajeev Kumar purchased from petitioner. Now, Rajiv Kumar has
been granted bail by a Bench of this Court vide Cr. Misc. No. 1150
of 2010. Fertilizers are also released in his favour.
Taking that into consideration, prayer of the petitioner
for grant of anticipatory bail is allowed.
In the event of arrest or surrender within one month
from the date of receipt/production of a copy of this order in
connection with Siwan Town P.S. Case No. 187 of 2009, 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 C.J.M., Siwan subject to the conditions as
laid down under Section 438(2) of Cr. P.C.
shail (Mandhata Singh, J.)