High Court Patna High Court - Orders

Jagdish Paswan vs The State Of Bihar on 7 April, 2011

Patna High Court – Orders
Jagdish Paswan vs The State Of Bihar on 7 April, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.7418 of 2011
                                 JAGDISH PASWAN
                                      Versus
                               THE STATE OF BIHAR
                                   -----------

2 07.04.2011 Heard.

Taking into consideration that prior

to lodging of the instant case mother of the

petitioner had filed complaint case against

the police officers and as per submission of

learned counsel for petitioner the present

case has been lodged against the petitioner in

retaliation of the above stated complaint

case, let the petitioner, namely, Jagdish

Paswan, 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 learned Chief Judicial

Magistrate, Katihar in connection with Katihar

(Town) P.S. Case No.387 of 2010.

(Hemant Kumar Srivastava, J.)
PN