Patna High Court – Orders
Anil Paswan vs The State Of Bihar on 18 March, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.7744 of 2011
ANIL PASWAN
Versus
THE STATE OF BIHAR
-----------
2/ 18.3.2011 Heard.
The case is under section 307 etc. of the IPC and co
accused Bhimal Paswan is said to have dealt a blow causing injury.
This petitioner was armed with lath and paina.
Let petitioner Anil Paswan be released on bail on
furnishing bail bond of Rs.10000/(ten thousand) with two sureties of
the like amount each to the satisfaction of A.C.J.M. Barh, Patna in
Baktiyarpur P.S. Case no. 307 of 2010.
Anil/ ( Dharnidhar Jha, J.)