High Court Patna High Court - Orders

Ajay Choubey vs State Of Bihar on 17 August, 2010

Patna High Court – Orders
Ajay Choubey vs State Of Bihar on 17 August, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.25586 of 2010
                                        AJAY CHOUBEY
                                              Versus
                                     The STATE OF BIHAR
                                            -----------

2/ 17.08.2010 Heard learned counsel for the petitioner and

learned counsel for the State.

Having similar allegations, co-accused

person namely, Mayank Pandey has been allowed

anticipatory bail by a Bench of this Court vide Cr.

Misc. No. 16282 of 2010.

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 Nabinagar P.S.

Case No. 166 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., Aurangabad

subject to the conditions as laid down under Section

438(2) of Cr. P.C.

Shail                                           ( Mandhata Singh, J.)