IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.45371 of 2010
VIJAY TIWARI
Versus
THE STATE OF BIHAR
-----------
02. 22.04.2011 Heard learned counsel for the petitioner and the state.
Learned counsel for the petitioner submits that similarly
situated co-accused has been allowed anticipatory bail vide Cr.
Misc. No.41348 of 2009 by a bench of this court.
Taking that into consideration petitioner is also allowed
the same privilege.
Accordingly, 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, 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 the Chief
Judicial Magistrate, Katihar in connection with Manihari P. S.
Case No. 261 of 2008, subject to the condition as laid down under
section 438(2) of the Cr. P. C.
Vikash ( Mandhata Singh, J.)