IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.36141 of 2010
BILASH YADAV
Versus
STATE OF BIHAR
-----
02. 24.02.2011 Heard learned counsel for the petitioner and the State.
Similarly situated co-accused has been granted bail by a
bench of this court vide Cr. Misc. No. 24766 of 2010, taking that
into consideration petitioner is also allowed anticipatory bail.
Accordingly, 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, 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 the Chief
Judicial Magistrate, Patna in connection with Gandhi Maidan P.S.
Case no. 400 of 2009, subject to the conditions as laid down under
section 438(2) of the Cr. P. C.
Vikash (Mandhata Singh, J.)