High Court Patna High Court - Orders

Anil Paswan vs The State Of Bihar on 18 March, 2011

Patna High Court – Orders
Anil Paswan vs The State Of Bihar on 18 March, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.7744 of 2011
                                   ANIL PASWAN
                                          Versus
                               THE STATE OF BIHAR
                                        -----------

2/ 18.3.2011 Heard.

The case is under section 307 etc. of the IPC and co

accused Bhimal Paswan is said to have dealt a blow causing injury.

This petitioner was armed with lath and paina.

Let petitioner Anil Paswan be released on bail on

furnishing bail bond of Rs.10000/(ten thousand) with two sureties of

the like amount each to the satisfaction of A.C.J.M. Barh, Patna in

Baktiyarpur P.S. Case no. 307 of 2010.

      Anil/                                     ( Dharnidhar Jha, J.)