IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.26799 of 2010
AJAY PASWAN son of Shri Surendra Paswan ------Petitioner.
Versus
STATE OF BIHAR .
-----------
2. 26.8.2010 Heard Learned counsel for the petitioner and the State.
Petitioner is not assailant and theft is ornamental which is
observed by investigating officer also.
Having regard to the facts and circumstances of the case, in
the event of arrest or surrender within a period of one month from the
date of receipt/production of a copy of this order, above named
petitioner shall 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 the A.C.J.M., Hilsa, in connection with Hilsa P.S.
case no.95 of 2010 ,subject to the conditions as laid down under section
438(2) of the Code of Criminal Procedure.
Sudip ( Mandhata Singh,J )