IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.14552 of 2010
DHARMENDRA PASWAN
Versus
THE STATE OF BIHAR
-----------
3 31.8.2010 Heard counsel for the petitioner and the State.
The petitioner is an accused in a case under section
395 of the Penal Code.
Learned counsel for the petitioner submits that the
petitioner has been implicated in this case on the confessional
statement of accused Jang Bahadur Mahto who has been allowed
bail. The petitioner is in custody since 6.7.2009.
Considering the facts and circumstances of the case,
the petitioner Dharmendra Paswan is directed to be released on
bail in connection with S.Tr.No.1194 of 2009, arising out of
Matihani P.S. Case No.63 of 2009 on furnishing bail bond of
Rs.5,000/- with two sureties of the like amount each to the
satisfaction of the Addl. District & Sessions Judge, F.T.C.No.5,
Begusarai subject to the condition that he will report to the
concerned police station once in every two months till three
witnesses are examined in trial.
(S.P.Singh,J)
KHAN