IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.29600 of 2011
Anil Paswan
Versus
The State Of Bihar
----------------------------------
02. 19.09.2011 Heard learned counsel for the petitioner and
learned counsel for the State.
The stolen stabilizer is recovered from petitioner’s
possession, but he remained in custody since 05.4.2011,
hence is allowed bail.
Accordingly, 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 the Chief Judicial Magistrate, Begusarai
in connection with Begusarai Town P. S. Case No.119 of
2011.
Vikash (Mandhata Singh, J.)