IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19710 of 2010
FAISSAL SHAOOD QUADRI @ FAISHUS SHEHOOD QUADRI
Versus
STATE OF BIHAR
-----------
4/ 08.09.2010 Heard learned counsel for the petitioner and
learned counsel for the State.
Having similar allegations, co-accused
persons namely, Mithilesh Das and Prahlad Das have
already been granted anticipatory bail by this Court
vide Cr. Misc. No. 19923 of 2010 and Cr. Misc. No.
19833 of 2010 respectively.
Taking that into consideration, prayer of the
petitioner for grant of anticipatory bail is also allowed.
In the event of arrest or surrender within
one month from the date of receipt/production of a
copy of this order in connection with Laheriasarai P.S.
Case No. 387 of 2009, 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 C.J.M., Darbhanga
subject to the conditions as laid down under Section
438(2) of Cr. P.C.
Shail ( Mandhata Singh, J.)