IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.43006 of 2010
OM KUMAR SHARMA
Versus
THE STATE OF BIHAR
-----------
3 7.4.2011 Heard learned counsel for the parties.
The submission of learned counsel for
the petitioner is that co-accused Parma Nand
Sharma having identical allegation to that of
the petitioner has been allowed anticipatory
bail by this Court vide Cr.Misc.No. 24579 of
2010.
Taking that into consideration, in the
event of arrest or 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) with two sureties of the like amount
each to the satisfaction of Chief Judicial
Magistrate, Begusarai in Muffasil Singhaul P.S.
Case No. 148/2010, subject to the condition as
laid down under section 438(2) Cr.P.C.
AI ( Mandhata Singh, J.)