IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19819 of 2011
Harish Chandra Jha
Versus
The State Of Bihar
-----------
02/ 13.07.2011 Heard learned counsel for the petitioner as well as learned
Addl. Public Prosecutor for the State.
Taking into consideration that no specific overt-act has been
attributed against the petitioner and the police personnel did not
sustain any serious injury and furthermore, having similar allegation
one co-accused Manoj Jha has already been granted privilege of bail,
let the petitioner, Harish Chandra Jha, be released on bail on
furnishing bail bonds of Rs 10,000/- with two sureties of the like
amount each to the satisfaction of the Chief Judicial Magistrate,
Khagaria in Parbatta (Maraiya) P.S. Case no. 219/2010.
shahid (Hemant Kumar Srivastava,J)