High Court Patna High Court - Orders

Ram Prabodh Thakur vs State Of Bihar on 28 March, 2011

Patna High Court – Orders
Ram Prabodh Thakur vs State Of Bihar on 28 March, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.40782 of 2010
                                RAM PRABODH THAKUR
                                      Versus
                                The STATE OF BIHAR
                                      ------

2/ 28.03.2011 Heard learned counsel for the petitioner, learned counsel

for the State and learned counsel for the informant, Mr. Saroj Kumar

Sharma.

Amount of insured crop if is taken for damage of the

crop is for the area of the field standing in name of petitioner’s

ancestor.

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 Hathauri P.S. Case No. 61 of 2010 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., Muzaffarpur subject to the conditions as

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

shail                                         (Mandhata Singh, J.)