IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.29966 of 2011
=============================================
Anant Kumar @ Bablu Paswan
…. …. Petitioner/s
Versus
The State Of Bihar
…. …. Opposite Party/s
=============================================
2 22-09-2011 Heard learned counsel for the petitioner and learned
counsel for the State.
Having similar allegations, co-accused namely, Inder
Choudhary and others have already been granted bail by different
Benches of this Court vide Cr. Misc. No. 3476 of 2011 and Cr.
Misc. No. 32532 of 2008.
Hence, prayer of the petitioner for bail is allowed.
Let the above named petitioner be enlarged 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.,
Jehanabad in connection with Ghoshi (Hulashganj) P.S. Case No.
114 of 2006.
Shailendra Bhushan (Mandhata Singh, J.)
Prasad/-