IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.35333 of 2010
RAVINDRA PANDEY @ RAVINDRA KUMAR PANDEY S/O DEO
PANDEY..........................................PETITIONER
Versus
THE STATE OF BIHAR
-----------
02. 19.11.2010 Heard the learned counsel for the petitioner and the State.
Main accused with whom victim girl was in love namely
Niraj Mishra has already been allowed bail by a Bench of this Court
vide Cri. Misc. No.34922 of 2010 so, petitioner is entitled for the same
relief.
Accordingly, in the event of arrest or surrender within a
period of one month from the date of receipt/production of a copy 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 the Chief Judicial Magistrate,
Bettiah in connection with Gopalpur P. S. Case No.89 of 2010, subject
to the conditions as laid down under section 438(2) of the Code of
Criminal Procedure.
( Mandhata Singh, J.)
Vikash