IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellanious No.20583 of 2011
====================================================
DEVENDRA PASWAN - Petitioner/s(s)
Versus
THE STATE OF BIHAR - Opposite Party/s(s)
====================================================
Appearance :
For the Petitioner/s: Mr.
For the Opposite Party/s: Mr.
====================================================
CORAM: HONOURABLE MR. JUSTICE MANDHATA SINGH
DATE: 15-07-2011
ORAL ORDER
(Per: HONOURABLE MR. JUSTICE MANDHATA SINGH)
—————-
02. 15.07.2011 Heard learned counsel for the petitioner and
learned counsel for the State.
Learned counsel for the petitioner submits that
similarly situated co-accused persons have been allowed bail
by another bench of this court vides Cr. Misc. No.6191 of
2011.
Taking that into consideration petitioner is also
allowed the same privilege.
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, Vaishali at
Hajipur in connection with Bidupur P. S. Case No.192 of
2010.
Vikash (Mandhata Singh, J.)