IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.45308 of 2010
INDU BHUSAN PRASAD KUSHWANSHI @ INDRA BHUSHAN KUSHWANSHI @ P
Versus
THE STATE OF BIHAR
-----------
2 18.04.2011 Heard learned counsel for the parties.
Learned counsel for the petitioner submitted that similarly
situated co-accused namely, Shambhu Sharan, has been allowed bail
vide Cr. Misc. No. 43522 of 2010 by a bench of this Court, taking
into consideration petitioner is also allowed the same privilege.
Accordingly, 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, Jehanabad in Parasbigha P.S.
Case No. 92 of 2010 subject to the condition as laid down under
Section 438(2) Cr. P.C.
Prakash ( Mandhata Singh, J)