IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.31242 of 2011
Dwarika Ji @ Dwarika Prasad, Son of late Raghunandan Mahto, resident of
Mohalla-Godawari, Kumhar Toli, P.S.-Civil Lines, District-Gaya.
Versus
The State of Bihar
-----------
2. 15.09.2011 Heard learned counsel for the petitioner and learned
counsel appearing for the State.
The petitioner apprehends his arrest in connection with
a case registered for the offence under Sections 420, 120B, 504
and 506 of the Indian Penal Code.
Considering the nature of allegation, let the petitioner,
namely, Dwarika Ji @ Dwarika Prasad in the event of his arrest or
surrender before the Court below within a period of four weeks
from the date of receipt/communication of this order, be released
on bail on furnishing bail bonds of Rs. 5,000/- (Five thousand
only) with two sureties of the like amount each to the satisfaction
of the learned Chief Judicial Magistrate, Gaya in connection with
Civil Lines P.S. Case No. 7 of 2011 subject to the conditions as
laid down under Section 438(2) Cr. P.C.
Sanjeet (Ashwani Kumar Singh, J.)