IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.37924 of 2010
NANDAN SAH, son of Chatru Sah
Versus
STATE OF BIHAR
-----------
18.11.2010 Heard learned counsel for the parties.
The submission of learned counsel for the petitioner is that
similarly situated co-accused Parbati Devi having identical allegation to
that of the petitioner has been allowed anticipatory bail vide Cr. Misc.
No. 20380 of 2010.
Taking that into consideration petitioner is also allowed same
relief. In the event of arrest of surrender within one month from the date
of communication of this order, the above named petitioner shall be
released 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, Begusarai in Nayagaon P.S. Case No.32 of
2009 , subject to the condition as laid down under section 438 (2) Cr.
P.C.
( Mandhata Singh, J.)
Ashwini/-