IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.30886 of 2010
INDRADEO SADA SON OF MOTI SADA RESIDENT OF VILLAGE PAMA,
P.S. SOUT BAZAR, DISTRICT- SAHARSA
Versus
STATE OF BIHAR
-----------
2 07.10.2010 Heard learned counsel for the petitioner and the
State.
The offence alleged is under Sections 406, 409,
467, 468, 471, 120B of the Indian Penal Code.
It is submitted that the accused having similar
allegations have been allowed bail by a Bench of this Court
vide order dated 26.07.2010 passed in Cr. Misc. No. 22939
of 2010 as contained in Annexure-4.
Considering the facts and circumstances of the
case, in the event of arrest or surrender within a period of
four weeks from today, the above named petitioner shall be
release on bail on furnishing bail bond of Rs. 10,000/- (ten
thousand) each with two sureties of the like amount each
to the satisfaction of the Chief Judicial Magistrate,
Saharsa in connection with Sour Bazar P.S. Case No. 163
of 2008 subject to the conditions as laid down under
Section 438(2) of the Code of Criminal Procedure.
Manish/- ( Shailesh Kumar Sinha,J.)