High Court Patna High Court - Orders

Gopal Paswan vs State Of Bihar on 29 September, 2010

Patna High Court – Orders
Gopal Paswan vs State Of Bihar on 29 September, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.35608 of 2010
                                       GOPAL PASWAN
                                              Versus
                                       STATE OF BIHAR
                                             -----------

02/ 29.09.2010 Heard learned counsel for the petitioner as well as learned

P.P. for the State.

Admittedly, petitioner was driver of the stolen vehicle and

except the confessional statement of co-accused Rama Sao, there is

nothing against the petitioner. It is simply stated that he along with

some others was seen near the place of the occurrence in suspicious

condition.

Considering the facts and circumstances of the case as well

as submissions of the parties, petitioner is directed to be released on

bail in connection with Surajgarha P.S. Case no. 175 of 2010 on

furnishing bail bond of Rs 10,000-/ with two sureties of the like

amount each to the satisfaction of Chief Judicial Magistrate,

Lakhisarai.

      shahid                                                (Hemant Kumar Srivastava,J))