High Court Patna High Court - Orders

Ramdular Singh @ Ramdular Prasad … vs The State Of Bihar on 7 July, 2010

Patna High Court – Orders
Ramdular Singh @ Ramdular Prasad … vs The State Of Bihar on 7 July, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.11833 of 2010
                RAMDULAR SINGH @ RAMDULAR PRASAD SINGH
                                          Versus
                                THE STATE OF BIHAR
                                        -----------

4 7.7.2010 Heard learned counsel for the parties.

The submission of learned counsel for

the petitioner is that co-accused persons having

identical allegation to that of the petitioner

have been allowed anticipatory bail and regular

bail by different Benches of this Court vide

Cr.Misc.No.1843 of 2004 and Cr.Misc.No. 590 of

2005.

In that view of the matter, 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 Judicial Magistrate,

1st Class, Saharsa in Mahishi (Jail) P.S. Case

No. 16 of 1996, subject to the condition as laid

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

AI                                                 ( Mandhata Singh, J.)