High Court Patna High Court - Orders

Mantu Kumar vs State Of Bihar on 18 August, 2010

Patna High Court – Orders
Mantu Kumar vs State Of Bihar on 18 August, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.23635 of 2010
                                        MANTU KUMAR
                                              Versus
                                       STATE OF BIHAR
                                            -----------

2/ 18.08.2010 Heard learned counsel for the petitioner and

learned counsel for the State.

Ravi Kumar, a licensee, is claiming the

raided and sealed shop and petitioner is submitting

that he has no concern with the same.

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 Agrer (Sasaram)

P.S. Case No. 1003 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., Rohtas at

Sasaram subject to the conditions as laid down under

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

Shail                                             ( Mandhata Singh, J.)