High Court Patna High Court - Orders

Shaligram Jha vs State Of Bihar on 21 July, 2010

Patna High Court – Orders
Shaligram Jha vs State Of Bihar on 21 July, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.22654 of 2010
                                  SHALIGRAM JHA
                                          Versus
                                   STATE OF BIHAR
                                        -----------

2 21.7.2010 Heard learned counsel for the parties.

The submission of learned counsel for

the petitioner is that co-accused Bachaspati Jha

@ Anil Jha having identical allegation to that

of the petitioner has been allowed anticipatory

bail by this Court vide Cr.Misc.No. 14153 of

2009.

In that view of the matter, in the event

of arrest or surrender within one month from the

date of communication 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 Chief Judicial

Magistrate, Saharsa in Bihra P.S. Case No.

64/2008, subject to the condition as laid down

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

AI                                                    ( Mandhata Singh, J.)