IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.39325 of 2010
Sanjay Sah
Versus
State Of Bihar
-----------
05. 20.07.2011 Heard learned counsel for the petitioner and
learned counsel for the State.
Petitioner is apprehended from the Post Office
where allegedly some persons were to realize money from
beneficiaries of Indira Aawas, he (petitioner) has been shown
named by beneficiaries, but are examined in the case diary
and not naming this petitioner.
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, 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, Saharsa in connection with
Saharsa P. S. Case No.322 of 2010, subject to the condition
as laid down under section 438(2) of the Cr. P. C.
Vikash (Mandhata Singh, J.)