IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23623 of 2011
Anirudh Paswan
Versus
The State Of Bihar
-----------
02/ 28.07.2011 Heard learned counsel for the petitioner as well as
learned Addl. Public Prosecutor for the State.
Taking into consideration that neither petitioner is named
in the first information report nor anything has been recovered from
his conscious possession and except confessional statement as well
as criminal antecedent of the petitioner, there is nothing against
him, let the petitioner, Anirudh Paswan, be released on bail on
furnishing bail bonds of Rs 10,000/- with two sureties of the like
amount each to the satisfaction of Sub divisional Judicial
Magistrate, Sherghati, at Gaya in Sherghati P.S. Case no. 65/2011.
shahid (Hemant Kumar Srivastava,J)