IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.40481 of 2010
                                   BHOLA PRASAD
                                      Versus
                                  STATE OF BIHAR
                                     -------
3/ 25.03.2011 Heard learned counsel for the petitioner and learned
counsel for the State.
Having similar allegations, co-accused person namely,
Narendra Sao @ Narendra Prasad has already been granted
anticipatory bail by a Bench of this Court vide Cr. Misc. No. 35158
of 2010.
Taking that into consideration, prayer of the petitioner 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 Aurangabad (T) P.S. Case No. 172 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., Aurangabad subject to the
conditions as laid down under Section 438(2) of Cr. P.C.
shail (Mandhata Singh, J.)