IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.17314 of 2010
RAJNISH KUMAR .
Versus
STATE OF BIHAR .
-----------
2/ 14/6/2010 Heard learned counsel for the petitioner and
learned counsel for the State.
Considering the submission that the
petitioner was running a shop for repairing gas stoves
let the petitioner above named surrender before the
court below within four weeks when he shall be
enlarged on anticipatory bail upon furnishing the bail-
bonds of Rs.20,000/- (twenty thousand) along with two
sureties of the like amount each to the satisfaction of
Chief Judicial Magistrate, Lakisrai in connection with
Lakhisarai P.S. Case No.587/2009 subject to the
conditions laid down under Section-438(2) Cr.P.C.
KC ( Navin Sinha, J.)