High Court Patna High Court - Orders

Vijay Paswan vs State Of Bihar on 28 January, 2011

Patna High Court – Orders
Vijay Paswan vs State Of Bihar on 28 January, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.34908 of 2010
                        VIJAY PASWAN, SON OF RAJENDRA PASWAN
                                            Versus
                                     STATE OF BIHAR
                                          -----------

03 28.01.2011 Heard learned counsel for the petitioner as well

as learned Public Prosecutor for the State.

Petitioner seeks his bail in connection with

Ujiarpur P.S. Case No. 175 of 2009 registered under Sections

414/34 of the Indian Penal Code.

Taking into consideration that having more or

less similar allegation, co-accused, Vijay Kumar Paswan @

Vijay Paswan, Son of Muneshwar Paswan has already been

granted privilege of bail by another Bench of this Court vide

order dated 15.09.2010 passed in Cr. Misc. No. 33994 of 2010

petitioner, namely, Vijay Paswan, Son of Rajendra Paswan,

Resident of village-Bakhari, Bujurg, Police Station-Mushari

Gharari, District-Samastipur is directed to be released on bail

on furnishing bail bonds of Rs. 10,000/- (Ten Thousand) with

two sureties of the like amount each to the satisfaction of

Additional Chief Judicial Magistrate, Dalsinghsarai in

connection with above stated Ujiarpur P.S. Case No. 175 of

2009.

Shahzad                                  (Hemant Kumar Srivastava, J )