High Court Patna High Court - Orders

Sanjay Prasad Sah @ Raj Saheb vs State Of Bihar on 23 March, 2011

Patna High Court – Orders
Sanjay Prasad Sah @ Raj Saheb vs State Of Bihar on 23 March, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.40413 of 2010
                         SANJAY PRASAD SAH @ RAJ SAHEB
                                           Versus
                                    STATE OF BIHAR
                                         -----------

2. 23.03.2011 Heard learned counsel for the petitioner and

learned counsel for the State.

Receiving of 35,000/- for providing job as a

guard at Airtel is denied as corroborated by no

document.

Considering the facts and circumstances of the

case, prayer of the petitioner for anticipatory bail is

allowed.

In the event of arrest or surrender within one

month from the date of receipt/production of a copy of

this order in connection with Paroo P.S. Case No. 182

of 2009 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 S.D.J.M., West Muzaffarpur subject

to the conditions as laid down under Section 438(2) of

Cr.P.C.

( Mandhata Singh, J.)
Ibrar/-