High Court Patna High Court - Orders

Prahlad Das vs State Of Bihar on 19 August, 2010

Patna High Court – Orders
Prahlad Das vs State Of Bihar on 19 August, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.19833 of 2010
                                   PRAHLAD DAS
                                      Versus
                                The 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,

Mithilesh Das has been granted anticipatory bail by this Court vide

Cr. Misc. No. 19923 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 Laheriasarai P.S. Case No. 387 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., Darbhanga subject to the

conditions as laid down under Section 438(2) of Cr. P.C.

shail                                         (Mandhata Singh, J.)