IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.18273 of 2010
SHRIKRISHNA GIRI .
Versus
STATE OF BIHAR .
-----------
2. 16.06.2010 Heard the learned Counsel for the petitioner and
the learned counsel for the State.
Noticing the civil nature of the dispute the
petitioner was granted anticipatory bail in Complaint Case under
Sections 420 and other provisions of the Penal Code but failed
to surrender in time, the extension of which has been refused, if
the petitioner, above named, surrender in the court below within
a period of four weeks from today he shall be enlarged on
anticipatory bail on furnishing bail bonds of Rs. 20,000/-
(Twenty thousand) with two sureties of the like amount each to
the satisfaction of CJM Motihari, East Champaran incompliant
Case No. 73 of 2009.
Snkumar/
(Navin Sinha,J.)