IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.38913 of 2010
HARENDRA KUMAR
Versus
STATE OF BIHAR
-----------
02. 29.11.2010 Heard the learned counsel for the
petitioner and the State.
Finding the case of petitioner on
footing of the co-accused Niraj Vidhyarthi who
has been allowed anticipatory bail by this Court
vide Cr. Misc. No.6367/2010, 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
District & Sessions Judge, Patna in connection
with Special Case No.79/09 arising out of Kadam
kuan P. S. Case No.347/09, subject to the
condition as laid down under section 438(2) of
the Code of Criminal Procedure.
Vikash ( Mandhata Singh, J.)