IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.39567 of 2010
MD. AFTAB ALAM
Versus
STATE OF BIHAR
-----------
2/ 11.03.2011 Heard learned counsel for the petitioner and learned
counsel for the State.
Finding allegation of taking money allowed to
beneficiaries not corroborated by aggrieved beneficiaries, co-
accused, Equebal Hussain, Post Master, is allowed bail by Lower
Court..
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 Jokihat (Mahalgaon) P.S. Case No. 81 of 2010
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., Araria subject to the
conditions as laid down under Section 438(2) of Cr. P.C.
Shail ( Mandhata Singh, J.)