IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.34642 of 2010
RAJ KUMAR
Versus
STATE OF BIHAR
-----------
3 22.2.2011 Heard learned counsel for the parties.
The submission of learned counsel for
the petitioner is that co-accused Puja Kumari,
Mukhiya of Panchayat is allowed anticipatory
bail vide Cr.Misc.No. 34556 of 2009 after
depositing a sum of Rs. 70,000/- for incomplete
work for which money was advanced.
Taking that into consideration, 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, Munger in Sangrampur P.S. Case No.
56/2009, subject to the condition as laid down
under section 438(2) Cr.P.C.
AI ( Mandhata Singh, J.)