IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20317 of 2010
BIRBAL PASWAN
Versus
STATE OF BIHAR
-----------
3. 25.06.2010 Heard the learned Counsel for the petitioner and
the learned counsel for the State.
The defence of the petitioner in a Police case under
Sections 435 and other provisions of the Penal Code and
Section 17 of the Criminal Law Amendment Act is that the only
material against him is his own confessional statement
inadmissible in evidence.
Having considered the facts and circumstances of
the case, let the petitioner, above named, be enlarged on bail on
furnishing bail bonds of Rs. 20,000/- (Twenty thousand) with
two sureties of the like amount each to the satisfaction of SDJM
Aurangabad in Mali PS Case No. 43 of 2009.
Snkumar/- (Navin Sinha,J.)