IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.9002 of 2011
RINKU PASWAN
Versus
THE STATE OF BIHAR
-----------
2 29.03.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State.
Petitioner is not named in the FIR and his name
surfaced in this case in course of investigation. The contention of
learned counsel for the petitioner is that the petitioner was earlier
dragged in false cases by the police and he was released on bail by
this Court, and thereafter, again he was remanded in the present
case as well as some other cases.
It is further pointed out by learned counsel for the
petitioner that the father of the petitioner had filed petition before
learned Chief Judicial Magistrate against the atrocities of the
police officials.
Taking into consideration the above stated facts and
circumstances as well as submissions of the parties, let the
petitioner, namely, Rinku Paswan be released on bail on
furnishing bail bonds of Rs.10,000/-(Ten Thousand) with two
sureties of the like amount each, to the satisfaction of Chief
Judicial Magistrate, Patna in connection with Rajiv Nagar P.S.
Case No.32 of 2010.
(Hemant Kumar Srivastava, J.)
PN