IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.30708 of 2010
AJAY PATHAK
Versus
STATE OF BIHAR
-----------
3 01.12.2010 Heard learned counsel for the petitioner as well as
learned counsel for the state.
Petitioner seeks bail in Asarganj P.S. Case No. 20 of
2009 registered for offence u/Ss 147, 148, 149, 323, 341, 324,
326, 302/201 of the Indian Penal Code and section 27 of the
Arms Act on the ground that though he is named in the FIR but
he is not the main assailant and furthermore on the ground of
having similar allegation, co-accused, Ram Lagan Paswan and
Umesh Paswan have already been granted regular bail by a
Bench of this court by order dated 17.12.2009 passed in Cr.
Misc. No. 35526 of 2009.
In view of the aforesaid facts and circumstances as
well as submission of the parties, the petitioner, namely, Ajay
Pathak is directed to be released on bail on furnishing bail bond
of Rs 10,000/- (ten thousand) with two sureties of the like
amount each in connection with Asarganj P.S. Case No. 20 of
2009 to the satisfaction of Chief Judicial Magistrate, Munger.
The condition imposed upon Ram Lagan and others
vide order dated 17.12.2009 of the court passed in Cr. Misc.
No. 35526 of 2010 shall apply against the petitioner also.
AKV/- ( Hemant Kumar Srivastava,J.)