IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.19660 of 2011
SADDAM PAWARIYA
Versus
THE STATE OF BIHAR
2 12-07-2011
Heard learned counsel for the petitioner as well as
learned counsel for the state.
Taking into consideration that the petitioner is in jail
custody since 30.04.2010 on the charges that he tried to steal
the bell of the temple and only one screw was recovered from
his conscious possession, let the petitioner, namely, Saddam
Pawariya be released on bail on furnishing bail bond of Rs
10,000/- (ten thousand) with two sureties of the like amount
each in connection with Tandwa P.S. Case No. 19 of 2011 to
the satisfaction of Chief Judicial Magistrate, Aurangabad.
AKV/- (Hemant Kumar Srivastava,J.)