High Court Patna High Court - Orders

Ramlal Thakur vs The State Of Bihar on 16 June, 2010

Patna High Court – Orders
Ramlal Thakur vs The State Of Bihar on 16 June, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.18507 of 2010
                                  RAMLAL THAKUR
                                          Versus
                                THE STATE OF BIHAR
                                        -----------

2. 16.6.2010 Heard learned counsel for the petitioner and

the State.

The defence of the petitioner in a Police case

under Sections 147, 148, 149, 341, 323, 324, 307,

379 and 504 of the Penal Code is reliance on an order

in Cr. Misc. No. 45342 of 2008 granting anticipatory

bail to co-accused.

For the reasons noticed therein, let the

petitioner above named surrender in the Court below

within a period of four weeks from today when he

shall be enlarged on anticipatory bail on furnishing

bail bonds of Rs. 20,000/-(twenty thousand) with two

sureties of the like amount each to the satisfaction of

the Sub-Divisional Judicial Magistrate, Muzaffarpur

(West) in connection with Saraiya P.S. Case No. 264 of

2007, subject to the conditions laid down under

Section 438(2) of the Cr. P.C.

P. Kumar                                                    ( Navin Sinha, J.)