IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24220 of 2008
RAM PRASAD @ RAM BACHAN RAM
Versus
STATE OF BIHAR & ANR
-----------
2. 07.07.2008 Heard learned counsel for the petitioner and the
state.
Petitioner Ram Prasad @ Ram Bachan Ram is
father-in-law who is apprehending his arrest in connection
with Complaint Case No. 469(C) of 2007.
Considering the allegation and submission made on
behalf of the petitioner, prayer of anticipatory bail on behalf of
the petitioner named-above is allowed. In the event of his
arrest or surrender within four weeks from today in the court
below, he will be released on bail on furnishing bail bond of
Rs 10,000/- (ten thousand) each with two sureties of the like
amount each in connection with above-mentioned case to the
satisfaction of SDJM, Bikramganj, Rohtas.
A.K.V ( Mridula Mishra, J.)