IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.42459 of 2010
BIRJU PASWAN
Versus
STATE OF BIHAR
-----------
2. 17.3.2011 Heard both the sides.
The case is under Section 394 of the I.P.C. in
which the petitioner is not named in the F.I.R. There is no
recovery from the possession of the petitioner and in spite of
being in custody from 28.1.2010 he was not put on the T.I.
Parade. The name of the petitioner has appeared in the
confessional statement of co-accused Vickey Kumar recorded
by the police and said the Vickey Kumar has been admitted to
bail by this Court in Cr. Misc. No. 22046 of 2009.
Considering the above facts, let the petitioner Birju
Paswan be directed to be released from custody on furnishing
his personal recognizance bond of Rs. 500/-( five hundred) only
without any surety to the satisfaction of the Chief Judicial
Magistrate, Begusarai, in Barauni P.S.Case No. 309 of 2008.
Kanth ( Dharnidhar Jha, J.)