IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.35994 of 2010
CHHOTTE SAV
Versus
STATE OF BIHAR
-----------
03/- 07-03-2011 Heard learned counsel for the petitioner and
learned Additional Public Prosecutor for the State, who is
armed with carbon copy of the case diary.
In this case instituted against unknown petitioner’s
name emerged during investigation and under similarly
situated circumstance other co-accused have already been
granted the privilege of bail by a Bench of this court.
Considering the facts and circumstances of the
case, petitioner, namely, Chhotte Sav is directed to be released
on bail on furnishing bail bond of sum of Rs. 10,000/- (ten
thousand only) with two sureties of the like amount each to the
satisfaction of Chief Judicial Magistrate, Gopalganj in
connection with Mohammadpur P.S. Case No. 67 of 2008.
Subject to condition to attend the court regularly at least for
two years or till disposal of the case, whichever is earlier, and
in the event of failure on three consecutive dates, the privilege
granted shall be deemed to be cancelled.
Praveen/- (Akhilesh Chandra, J.)