IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.18782 of 2011
RITESH THATHERA S/O SHALIGRAM THATHERA
R/O MOHALLA-NAND NAGAR COLONY, P.S.
BAHADURPUR ,DISTRICT-PATNA.
--PETITIONER
Versus
THE STATE OF BIHAR --OPP.PARTY
2 16.06.2011
Heard.
Petitioner is one of the four named accused in this
case with general allegation and seen fleeing, is in custody
on surrender since 2.2.2011 and under similarly situated
circumstances two of the co-accused, Rajiv Ranjan Lamba
and Ajoy Verma @ Rohit Ranjan @ Lamba @ Raj
Kumar, have been granted the privilege by a Bench of this
court by order dated 25.5.2011 in Cr. Misc. No. 11014 of
2011 and Cr.Misc. no. 11347 of 2011.
Considering the facts and circumstances, the
petitioner is directed to be enlarged on bail on his
furnishing bonds of Rs.10,000/- (Rupees ten thousand)
with two sureties of the like amount each to the
satisfaction of the Additional Chief Judicial Magistrate,
Patna City, in Bahadurpur P.S. Case no. 76 of 2010 with
additional condition, if any, imposed by the Court
2
concerned, ensuring early disposal of the case.
AAhmad ( Akhilesh Chandra, J.)