IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.10826 of 2011
1. Dharmendra paswan.
2. Rajesh Paswan.
Versus
THE STATE OF BIHAR
-----------
2 13.04.2011 Heard learned counsel for the petitioners as well as
learned Additional Public Prosecutor for the State.
Taking into consideration that neither petitioners are
named in the F.I.R nor anything has been recovered from his
conscious possession and having more or less similar allegation
some co-accused persons have already been granted privilege of
bail, let the petitioners be released on bail on furnishing bail bonds
of Rs. 10, 000/- (Ten Thousand) each with two sureties of the like
amount each to the satisfaction of Judicial Railway Magistrate,
Gaya in connection with Gaya Railway P.S. Case No. 90 of 2010.
( Hemant Kumar Srivastava, J.)
Prakash