High Court Patna High Court - Orders

Madan Mohan Prasad vs State Of Bihar on 17 September, 2010

Patna High Court – Orders
Madan Mohan Prasad vs State Of Bihar on 17 September, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.28560 of 2010
                                MADAN MOHAN PRASAD
                                      Versus
                                  STATE OF BIHAR
                                      ------

2/ 17.09.2010 Heard learned counsel for the petitioner and learned

counsel for the State.

320 bags of fertilizers recovered from shop of one

Rajeev Kumar purchased from petitioner. Now, Rajiv Kumar has

been granted bail by a Bench of this Court vide Cr. Misc. No. 1150

of 2010. Fertilizers are also released in his favour.

Taking that into consideration, prayer of the petitioner

for grant of anticipatory bail is allowed.

In the event of arrest or surrender within one month

from the date of receipt/production of a copy of this order in

connection with Siwan Town P.S. Case No. 187 of 2009, 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 C.J.M., Siwan subject to the conditions as

laid down under Section 438(2) of Cr. P.C.

shail                                          (Mandhata Singh, J.)