IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19014 of 2011
1. Raja Paswan, S/O-Sri Ram Naresh Paswan
2. Abhishek @ Raja Sahni @ Gunja Sahni, S/O-Ramsevak Sahni @ Sankar
Sahni
Versus
The State Of Bihar
-----------
02 29.06.2011 Heard learned counsel for the petitioners as well as
learned Additional Public Prosecutor for the State.
It would appear from perusal of the impugned
order that except the so-called confessional statements of co-
accused as well as petitioners, there is nothing against them. It
would appear from Annexure-2 to this application that having
more or less similar allegation, co-accused has already been
granted privilege of bail by another Bench of this Court.
Considering the aforesaid facts and circumstances
as well as submissions of the parties, 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 Sri R.K. Rai, Judicial Magistrate, 1st Class, Patna
City in connection with Fatuha P.S. Case No. 47 of 2010.
Shahzad ( Hemant Kumar Srivastava, J.)