High Court Patna High Court - Orders

Vijay Paswan vs The State Of Bihar on 12 October, 2011

Patna High Court – Orders
Vijay Paswan vs The State Of Bihar on 12 October, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Criminal Miscellaneous No.28593 of 2011
                     =============================================

Vijay Paswan
…. …. Petitioner/s
Versus
The State Of Bihar
…. …. Opposite Party/s
=============================================

3 12-10-2011 Heard learned counsel for the petitioner and learned

counsel for the State.

Petitioner has been alleged for throwing acid upon

victim of the case causing injuries but petitioner remained in

custody since 18.04.2011.

Taking that into consideration, prayer of the

petitioner for bail is allowed.

Let the above named petitioner be enlarged on bail on

furnishing bail bond of Rs. 10,000/- (ten thousand) with two

sureties of the like amount each to the satisfaction of C.J.M.,

Begusarai in connection with Begusarai Muffassil P.S. Case No.

393 of 2010.

Shailendra Bhushan (Mandhata Singh, J)
Prasad/-