High Court Patna High Court - Orders

Shankar Paswan &Amp; Anr vs State Of Bihar &Amp; Anr on 18 November, 2010

Patna High Court – Orders
Shankar Paswan &Amp; Anr vs State Of Bihar &Amp; Anr on 18 November, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.35725 of 2010
                                 SHANKAR PASWAN & ANR
                                              Versus
                                  STATE OF BIHAR & ANR
                                            -----------

2 18.11.2010 Heard learned counsel for the petitioners as well

as learned counsel for the state.

It would appear from perusal of contents of

Complaint Petition that the petitioners snatched cash and

cycle from the complainant as well as her husband and

except the aforesaid allegation, there is nothing against

these petitioners.

Considering the aforesaid facts and

circumstances, this anticipatory bail petition is allowed. In

the event of arrest/surrender within 30 days from receipt of

the order, the petitioners, namely, Shankar Paswan and

Sanjay Paswan shall be released on bail on furnishing bail

bond of Rs 10,000/- (ten thousand) each with two sureties of

the like amount each in connection with Complaint Case No.

CA 544 of 2004 to the satisfaction of sri A. Suman, J.M. Ist

Class, Purnea subject to condition as laid down u/S 438(2)

of the Cr.P.C,

AKV/- ( Hemant Kumar Srivastava,J.)