IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.30840 of 2010
DARA SINGH @ DARA CHAUHAN @ JITENDRA KUMAR
Versus
STATE OF BIHAR
-----------
03. 30.11.2010 Heard the learned counsel for the petitioner and the State.
Finding the case of petitioner on footing of the co-accused
who has been allowed anticipatory bail by this court vide Cr. Misc.
No.28094 of 2010, his (petitioner) anticipatory bail petition is allowed.
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,
Nawada in connection with Nagar P.S. Case No.238/2010, subject to
the conditions as laid down under section 438(2) of the Code of
Criminal Procedure.
Vikash ( Mandhata Singh, J.)