High Court Patna High Court - Orders

Raj Kumar vs State Of Bihar on 22 February, 2011

Patna High Court – Orders
Raj Kumar vs State Of Bihar on 22 February, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.34642 of 2010
                                       RAJ KUMAR
                                          Versus
                                   STATE OF BIHAR
                                        -----------

3 22.2.2011 Heard learned counsel for the parties.

The submission of learned counsel for

the petitioner is that co-accused Puja Kumari,

Mukhiya of Panchayat is allowed anticipatory

bail vide Cr.Misc.No. 34556 of 2009 after

depositing a sum of Rs. 70,000/- for incomplete

work for which money was advanced.

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, Munger in Sangrampur P.S. Case No.

56/2009, subject to the condition as laid down

under section 438(2) Cr.P.C.

AI                                                       ( Mandhata Singh, J.)