IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23163 of 2010
ANAND KUMAR PATHAK @ DEEPAK
Versus
THE STATE OF BIHAR
-----------
2 20.07.2010. Heard learned counsel for the parties.
The petitioner has been made accused in a case under
sections 395 & 397 of the I.P.C.
The petitioner submits that his name figured in
confessional statement of co-accused Lalan Paswan who has
already been allowed bail as mentioned in para 9 of the petition.
Petitioner is in custody since 13.3.2009.
In the facts and circumstances of the case, let the
petitioner as above be released on bail on furnishing bail bond of
Rs.5,000/- (five thousand) with two sureties of the like amount
each to the satisfaction of the Chief Judicial Magistrate, Sitamarhi
in Bajpatti Police Station case no. 45 of 2008.
Shashi. (Samarendra Pratap Singh, J.)