IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.28625 of 2010
SHYAM BAHADUR SINGH
Versus
THE STATE OF BIHAR
-------
2/ 13.09.2010 Heard learned counsel for the petitioner and learned
counsel for the State.
Petitioner is agnate from common ancestor and sharer
having land dispute and to debar other family members, informant in
habit filing cases one after another otherwise petitioner harvested his
own crop.
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 Shakurabad P.S. Case No. 20 of 2010 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., Jehanabad subject to the conditions as laid
down under Section 438(2) of Cr. P.C.
shail (Mandhata Singh, J.)