High Court Patna High Court - Orders

Ram Nath Paswan vs State Of Bihar on 18 August, 2010

Patna High Court – Orders
Ram Nath Paswan vs State Of Bihar on 18 August, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr. Misc. No.7976 of 2010
                                     RAM NATH PASWAN
                                              Versus
                                     The STATE OF BIHAR
                                            -----------

3/ 18.08.2010 Heard learned counsel for the petitioner and

learned counsel for the State.

Having similar allegations, co-accused

namely, Pankaj Paswan @ Pankaj Kumar has already

been granted anticipatory bail by this Court vide Cr.

Misc. No. 21787 of 2010.

Taking that into consideration, prayer of the

petitioner for grant of anticipatory bail is allowed.

In the event of arrest or surrender within

one month from the date of receipt/production of a

copy of this order in connection with Gaurichak P.S.

Case No. 06 of 2009 vide G.R. No. 101 of 2009, 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 A.C.J.M., Patna City subject to the

conditions as laid down under Section 438(2) of Cr.

P.C.

Shail                                           ( Mandhata Singh, J.)