High Court Patna High Court - Orders

Deepak Paswan @ Deepak Prasad vs The State Of Bihar on 8 July, 2011

Patna High Court – Orders
Deepak Paswan @ Deepak Prasad vs The State Of Bihar on 8 July, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.20246 of 2011
                          Deepak Paswan @ Deepak Prasad
                                         Versus
                                  The State Of Bihar
                                       -----------

2 8.7.2011 Heard learned counsel for the parties.

Petitioner’s anticipatory bail is

refused by a Bench of this Court simply on the

ground that for the fist time he approached

learned Sessions Judge in the year 2007 making

observation that from the material collected by

the I.O. it was appearing a fit case for bail.

In the case final form exonerating all the

accused persons from their liability is

submitted.

Thus, having regard to the facts and

circumstances of the case, the above named

petitioner is directed to 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 Chief Judicial

Magistrate, Muzaffarpur in Ahiyapur P.S. Case

No. 429/2007.

AI                                                          ( Mandhata Singh, J.)