IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20933 of 2010
RAJA RAM PASWAN
Versus
STATE OF BIHAR
-----------
2 30.6.2010 Heard learned counsel for the parties.
The submission of learned counsel for
the petitioner is that co-accused Satish Chandra
was entrusted for the work for which money was
provided but now he has deposited money and has
been allowed bail vide Cr.Misc.No. 15687 of
2010.
Since the petitioner is having lesser
liability, his prayer for anticipatory bail is
allowed.
Accordingly, 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, Nawada in Hisua P.S. Case No. 163 of
2009, subject to the condition as laid down
under section 438(2) Cr.P.C.
AI ( Mandhata Singh, J.)