Patna High Court – Orders
Dhurendra Paswan vs The State Of Bihar on 21 June, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.14757 of 2011
DHURENDRA PASWAN
Versus
THE STATE OF BIHAR
-----------
02/ 21.06.2011 Heard learned counsel for the petitioner as well as learned
Addl. Public Prosecutor for the State.
Taking into consideration that except the confessional
statement of co-accused, there is nothing against the petitioner as
evident from perusal of the impugned order, let the petitioner,
Dhurendra Paswan, be released on bail on furnishing bail bonds of Rs
10,000/- with two sureties of the like amount each to the satisfaction
of the Chief Judicial Magistrate, Motihari, East Champaran in
Motihari Muffasil (Lakhoura) P.S. Case no. 160/2010.
shahid (Hemant Kumar Srivastava,J)