IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.18299 of 2010
PUJARI SHRI RAMASHISH DAS @ RAM ASHISH DAS
Versus
THE STATE OF BIHAR
-----------
2. 16.6.2010 Heard learned counsel for the petitioner and
the State.
Considering that the petitioner is the Pujari of
the Mandir within whose premises trees were lying is in
the accusation under Sections 379 of the Penal Code, let
the petitioner above named surrender in the Court below
within a period of four weeks from today when he shall
be enlarged on anticipatory bail on furnishing bail bonds
of Rs. 20,000/-(twenty thousand) with two sureties of the
like amount each to the satisfaction of the Chief Judicial
Magistrate, Rohtas at Sasaram in connection with Dehri
P.S. Case No. 240 of 2008, G.R. No. 1552 of 2008,
subject to the conditions laid down under Section 438(2)
of the Cr. P.C.
P. Kumar ( Navin Sinha, J.)