IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.26651 of 2010
SUNIL JHA
Versus
THE STATE OF BIHAR
-----------
2 27.8.2010 Heard the learned counsel for the parties.
As similarly situated co-accused persons have already
been granted anticipatory bail vide Cr.Misc. No.43802/09 on
2.4.2010, petitioner is also allowed the same relief.
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,
above named petitioner shall be released on bail on furnishing bail
bond of Rs.10,000/- with two sureties of the like amount each to the
satisfaction of the S.D.J.M., West Muzaffarpur, in Kurhni P.S.Case
No.134/04, subject to the conditions as laid down under section
438(2) Cr.P.C.
AnilKr.Sinha ( Mandhata Singh, J. )