High Court Patna High Court - Orders

Arjun Paswan vs The State Of Bihar on 15 October, 2011

Patna High Court – Orders
Arjun Paswan vs The State Of Bihar on 15 October, 2011

IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.32496 of 2011
Arjun Paswan
Versus
The State Of Bihar

2. 15.10.2011. Heard learned counsels for the

petitioner and the State.

The petitioner is apprehending his

arrest in a case registered under Sections

307, 379/34 of the Indian Penal Code and

Section 27 of the Arms Act.

The specific accusation of firing is

against Vinay Paswan who is not petitioner

before this Court while the accusation

against the petitioner and others is of

taking Rs. 40,000/- from pocket of the

informant.

It is submitted by learned counsel

for the petitioner that similarly situated

accused person, namely, Sanjay Paswan has

already been granted anticipatory bail by

this Court vide Cr. Misc. No. 43714 of 2010.

Considering the aforesaid facts, let

the petitioner, above named, be released on

bail in the event of arrest or surrender

before the learned court below within a

period of twelve weeks from today in

connection with Tandwa P.S. Case No. 23 of
2

2010 on furnishing bail bond of Rs.10,000/-

(Ten Thousand) with two sureties of the like

amount each to the satisfaction of the

learned C.J.M. Aurangabad(Bihar), subject to

the conditions as laid down under Section

438(2) of the Code of Criminal Procedure.

U. K. ( Dinesh Kumar Singh, J)