IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23926 of 2010
NARESH PRASAD
Versus
STATE OF BIHAR
------
3/ 19.08.2010 Heard learned counsel for the petitioner and learned
counsel for the State.
Having similar allegations, co-accused person namely,
Sunil Kumar, has already been granted anticipatory bail by this
Court vide Cr. Misc. No. 20914 of 2010.
Taking that into consideration, 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 in
connection with Tharthari P.S. Case No. 11 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 A.C.J.M., Hilsa (Nalanda) subject to the
conditions as laid down under Section 438(2) of Cr. P.C.
shail (Mandhata Singh, J.)