IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19728 of 2010
SANJAY KUMAR @ SANJAY DAS son of Sri Rajendra Lal Das--------
Petitioner.
Versus
STATE OF BIHAR .
-----------
2. 9.9.2010 Heard learned counsel for the petitioner and the State.
Money collected by the petitioner and his associates was
sent to Main Branch in Delhi and other co-accused have been
allowed bail.
Having regard to the facts and circumstances of the case,
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 Chief Judicial Magistrate, Madhubani, in
connection with Basopatti P.S. case no.3 of 2009 subject to the
conditions as laid down under section 438(2) of the Code of
Criminal Procedure.
( Mandhata Singh, J.)
Sudip