High Court Patna High Court - Orders

Sahdev Yadav vs State Of Bihar on 27 August, 2010

Patna High Court – Orders
Sahdev Yadav vs State Of Bihar on 27 August, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.26974 of 2010
                                     SAHDEV YADAV
                                            Versus
                                     STATE OF BIHAR
                                          -----------

2 27.8.2010 Heard the learned counsel for the parties.

As similarly situated co-accused Divyank Mishra has

already been granted anticipatory bail by this Court vide Cr.Misc.

No.7852 of 2010 on 26.3.2010, the petitioner is also allowed the

same relief.

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,

above named petitioner shall be released on bail on furnishing bail

bond of Rs.10,000/- with two sureties of the like amount each to the

satisfaction of the Railway Judicial Magistrate, Gaya, in G.R.P.S.

Sone Nagar Case No.01/09, subject to the conditions as laid down

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

    Anilkr.sinha                                       (Mandhata Singh,J.)