Patna High Court – Orders
Sunil Jha vs The State Of Bihar on 27 August, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA Cr.Misc. No.26651 of 2010 SUNIL JHA Versus THE STATE OF BIHAR -----------
2 27.8.2010 Heard the learned counsel for the parties.
As similarly situated co-accused persons have already
been granted anticipatory bail vide Cr.Misc. No.43802/09 on
2.4.2010, petitioner is also allowed the same relief.
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 S.D.J.M., West Muzaffarpur, in Kurhni P.S.Case
No.134/04, subject to the conditions as laid down under section
438(2) Cr.P.C.
AnilKr.Sinha ( Mandhata Singh, J. )