High Court Patna High Court - Orders

Ajay Paswan vs State Of Bihar on 26 August, 2010

Patna High Court – Orders
Ajay Paswan vs State Of Bihar on 26 August, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.26799 of 2010
                    AJAY PASWAN son of Shri Surendra Paswan ------Petitioner.
                                            Versus
                                    STATE OF BIHAR .
                                          -----------

2. 26.8.2010 Heard Learned counsel for the petitioner and the State.

Petitioner is not assailant and theft is ornamental which is

observed by investigating officer also.

Having regard to the facts and circumstances of the case, in

the event of arrest or surrender within a period of one month from the

date of receipt/production of a copy of this order, 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 the A.C.J.M., Hilsa, in connection with Hilsa P.S.

case no.95 of 2010 ,subject to the conditions as laid down under section

438(2) of the Code of Criminal Procedure.

      Sudip                                          ( Mandhata Singh,J )