High Court Patna High Court - Orders

Binod Chaudhary vs The State Of Bihar on 9 March, 2011

Patna High Court – Orders
Binod Chaudhary vs The State Of Bihar on 9 March, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.38243 of 2010
                                  BINOD CHAUDHARY
                                           Versus
                                  THE STATE OF BIHAR
                                            -----

02. 09.03.2011 Heard learned counsel for the petitioner and the state.

Similarly situated co-accused persons have been allowed

bail vide Cr. Misc. No.34371 of 2010 by a bench of this court,

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 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,

Sasaram, Rohtas in connection with Nokha P.S. Case No. 32 of

2010, subject to the conditions as laid down under section 438(2) of

the Cr. P. C.

Vikash                                            (Mandhata Singh, J.)