High Court Patna High Court - Orders

Dharmendra Paswan vs The State Of Bihar on 19 September, 2011

Patna High Court – Orders
Dharmendra Paswan vs The State Of Bihar on 19 September, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Criminal Miscellaneous No.29518 of 2011
                                   Dharmendra Paswan
                                           Versus
                                  The State Of Bihar
                              ----------------------------------

2 19.9.2011 Heard learned counsel for the parties.

The submission of learned counsel for

the petitioner is that co-accused Rakesh

Sharma, Ram August Sharma and Satendra Sharma

having identical allegation to that of the

petitioner have been allowed bail vide

Cr.Misc.No. 15069/2011.

Taking that into consideration, 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, Aurangabad in

Nabinagar P.S. Case No. 34/2011.

AI                                                         ( Mandhata Singh, J.)