IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.11588 of 2011
Rajendra Paswan @ Paras Ji @ Abhay Ji, S/O-Chandradeep Paswan
Versus
The State Of Bihar
-----------
03 16.08.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State.
Taking into consideration that petitioner is not named in
the first information report nor any specific overt-act has been
attributed against him and the named accused persons have already
been granted privilege of bail, let the petitioner 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
Sessions Judge, Fast Track Court-IV, Sasaram in connection with
Sessions Trial No. 395 of 2010 arising out of Nauhatta P.S. Case No.
38 of 2008.
SHAHZAD ( Hemant Kumar Srivastava, J.)