High Court Patna High Court - Orders

Sanjiv Sharma @ Sanjeev Kumar vs State Of Bihar on 14 December, 2010

Patna High Court – Orders
Sanjiv Sharma @ Sanjeev Kumar vs State Of Bihar on 14 December, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.25691 of 2010
                          SANJIV SHARMA @ SANJEEV KUMAR
                                      Versus
                                  STATE OF BIHAR
                                   ----------

4/ 14.12.2010 Heard learned counsel for the petitioner and learned

counsel for the State.

Three persons are shown assailants of the deceased.

Petitioner is one of them. Submission of the learned counsel for the

petitioner is that matter is investigated by the Police Official (I.O.)

who submitted final form exonerating the petitioner as was found on

duty at Andaman and Nikobar at the relevant time. Petitioner is in

army service ready to face the trial.

Taking that into consideration, prayer of the petitioner

for grant of 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 Muffasil P.S. Case No. 63 of 2008 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 C.J.M., Munger subject to the conditions as laid

down under Section 438(2) of Cr. P.C.

shail                                          (Mandhata Singh, J.)