High Court Patna High Court - Orders

Rajesh Paswan vs The State Of Bihar on 17 August, 2011

Patna High Court – Orders
Rajesh Paswan vs The State Of Bihar on 17 August, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Criminal Miscellaneous No.21923 of 2011
                                       Rajesh Paswan
                                           Versus
                                    The State Of Bihar

3/   17.08.2011

Heard learned counsel for the petitioner and learned

counsel for the State.

Petitioner is alleged for firing a shot on thigh but injury

is found simple in nature for which he remained in custody since

24.03.2011.

Taking the same into consideration, prayer of the

petitioner for bail is allowed.

Let the above named petitioner be released on bail on

furnishing bail bond of Rs. 10,000/- (ten thousand) with two sureties

of the like amount each to the satisfaction of C.J.M., Araria in

connection with Araria P.S. Case No. 226 of 2010.

     Shail                                                   (Mandhata Singh, J.)