IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.30509 of 2010
VIJAY BHUSHAN SHARMA
Versus
STATE OF BIHAR
------
2/ 06.10.2010 Heard learned counsel for the petitioner and learned
counsel for the State.
Petitioner allegedly entered informant’s house for
committing crime including theft caught also but was rescued by
Mukhiya of Panchayat is defended, rather submitted that informant’s
indulgence in sale and purchase of illegal wine while was objected,
this false case is lodged.
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 Bibhutipur P.S. Case No. 81 of 2010 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., Samastipur subject to the conditions as
laid down under Section 438(2) of Cr. P.C.
shail (Mandhata Singh, J.)