High Court Patna High Court - Orders

Gopal Prasad Verma vs State Of Bihar on 1 October, 2010

Patna High Court – Orders
Gopal Prasad Verma vs State Of Bihar on 1 October, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.30031 of 2010
              GOPAL PRASAD VERMA, S/O LATE NAGESHWAR PD. VERMA
                                               ......................Petitioner.
                                 Versus
                            STATE OF BIHAR .
                                -----------

2. 01.10.2010 Heard the learned counsel for the petitioner and for the

State.

Petitioner is alleged for publishing question and

answer books that of the informant. The offence which is made out

is not justifying refusal of anticipatory bail.

Having regard to the facts and circumstances of the

case, 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,

above named petitioner shall be released on bail on furnishing bail

bond of Rs.10,000/- with two sureties of the like amount each to

the satisfaction of the Chief Judicial Magistrate, Muzaffarpur in

connection with Muzaffarpur (Sadar) P.S. Case No. 115 of 2010

(G.R. No. 1573 of 2010), subject to the conditions as laid down

under section 438(2) of the Code of Criminal Procedure.

Bhardwaj                                           ( Mandhata Singh, J.)