IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.33850 of 2011
======================================================
Bipin Kumar Tiwari, son of Late Ram Sogarath Tiwari, resident of village
Sherpur, Police Station Sadar Muzaffarpur, District Muzaffarpur
.... .... Petitioner/s
Versus
The State Of Bihar
.... .... Opposite Party/s
======================================================
CORAM: HONOURABLE JUSTICE SMT. SHEEMA ALI KHAN
ORAL ORDER
(Per: HONOURABLE JUSTICE SMT. SHEEMA ALI KHAN)
2 25-10-2011 Heard Counsel for the petitioner and the A.P.P.
representing the State.
The petitioner is an accused in a case under Section 3
of the R.P. (U.P.) Act. In connection with this case, the
petitioner is in custody since 15.06.2011.
Learned Counsel for the petitioner submits that the
co-accused Gaurav Tiwary has been granted bail vide order
dated 19.10.2011 passed in Criminal Misc. No. 34439 of 2011.
He further submits that the petitioner has no criminal
antecedent.
Considering the facts aforesaid, the above named
petitioner is directed to be released on bail in Narayanpur Anant
R.P.F. Police Station Case No. 04 of 2011 on furnishing bail
bond of Rs. 10,000/- (ten thousand) with two sureties of the like
amount each to the satisfaction of the Railway Judicial
2 Patna High Court Cr.Misc. No.33850 of 2011 (2) dt.25-10-2011
2/2
Magistrate, Sonepur, Saran at Chapra subject to the condition
that one of the bailors must be a close relative of the petitioner.
(Sheema Ali Khan, J)
Prabhakar Anand/-