IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.33221 of 2010
JALESHWAR PASWAN & ORS
Versus
THE STATE OF BIHAR
-----------
02/ 3.11.2010 Heard learned counsel for the petitioners as well as learned
P.P. for the State.
Petitioners apprehend their arrest in connection with
Vaishali P.S. Case no. 294/2009 registered under section 307 and
other sections of the IPC.
Admittedly, on similar situated facts, co-accused Kamal
Paswan and two others have already been granted anticipatory bail by
a bench of this court vide order dated 16.8.2010 passed in Cr. Misc.
no. 25487 of 2010.
To maintain parity of justice, this anticipatory bail is
allowed and it is ordered that the petitioners( Jaleshwar Paswan,
Kameshar Paswan and Sunil @ Sunil Paswan) in the event of arrest/
surrender within 30 days from the date of communication of the order
be released on bail in connection with Vaishali P.S. Case no. 294 of
2009 on furnishing bail bond of Rs 10,000/- each with two sureties of
the like amount each to the satisfaction of the Chief Judicial
Magistrate, Vaishali at Hajipur subject to condition as laid down
under section 438(2) of the Cr. P.C.
shahid (Hemant Kumar Srivastava,J))