IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21297 of 2011
Dheeraj Paswan @ Dheeraj Kumar, S/O-Sri Krishna Paswan
Versus
The State Of Bihar
-----------
02 22.07.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State.
Although, petitioner is named along with other co-
accused persons with allegation of making indiscriminate firings as a
result of which one Soni having sustained fire arm injury died then
and there but submission on behalf of the petitioner is that having
similar allegation, co-accused Deepak Sao @ Pagalwa has already
been granted privilege of bail by another Bench of this Court vide
order dated 09.06.2011 passed in Cr. Misc. No. 16036 of 2011.
Considering the aforesaid facts and circumstances as
well as submissions of the parties, let the petitioner 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 Additional
Sessions Judge-II, Patnacity in connection with Sessions Trial No. 763
of 2011 arising out of Alamganj P.S. Case No. 220 of 2009.
SHAHZAD ( Hemant Kumar Srivastava, J.)