High Court Patna High Court - Orders

Jai Narayan Mishra vs The State Of Bihar on 11 November, 2011

Patna High Court – Orders
Jai Narayan Mishra vs The State Of Bihar on 11 November, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Criminal Miscellaneous No.37238 of 2011
                     =============================================

Jai Narayan Mishra
…. …. Petitioner/s
Versus
The State Of Bihar
…. …. Opposite Party/s
=============================================

2 11-11-2011 Heard learned counsel for the petitioner and learned

counsel for the State.

Having similar allegations, co-accused Ganesh

Chaubey has already been granted bail by this Court vide Cr.

Misc. No. 4855 of 2011.

Hence, prayer of the petitioner is allowed.

In the event of arrest or surrender within 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/- (ten thousand) with two sureties of the like amount

each to the satisfaction of J.M., Ist Class, Bettiah, West

Champaran in connection with Gopalpur P.S. Case No. 89 of 2008

Tr. No. 1192 of 2010 subject to the conditions as laid down under

Section 438(2) of the Cr. P.C.

(Mandhata Singh, J.)
Shailendra Bhushan
Prasad/-