IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.27179 of 2011
Bindeshwar Paswan, S/O-Ramchandra Paswan
Versus
The State Of Bihar
-----------
03 12.09.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State.
Taking into consideration that the bail bond of the
petitioner was cancelled on 09.08.2000 and subsequently, he could be
remanded in this case on 26.03.2011 and furthermore, having similar
allegation, co-accused Pran Dusadh and Janardhan Chamar have
already been granted privilege of bail by another Bench of this Court
vide order dated 14.05.2010 passed in Cr. Misc. No. 8096 of 2010, let
the petitioner be released on bail on furnishing bail bonds of Rs.
10,000/- (Ten Thousand) with two sureties of the like amount each to
the satisfaction of learned trial court i.e. Fast Track Court-IV, Gaya in
connection with Sessions Trial No. 93 of 2010 arising out of Civil
Lines P.S. Case No. 354 of 1987.
It is made clear that the conditions imposed upon co-
accused persons vide order dated 14.05.2010 passed in Cr. Misc.
No.8096 of 2010 shall apply to the petitioner also.
SHAHZAD ( Hemant Kumar Srivastava, J.)