High Court Patna High Court - Orders

Dharmendra Paswan And Anr. vs The State Of Bihar on 13 April, 2011

Patna High Court – Orders
Dharmendra Paswan And Anr. vs The State Of Bihar on 13 April, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.10826 of 2011
                              1. Dharmendra paswan.
                              2. Rajesh Paswan.
                                       Versus
                                THE STATE OF BIHAR
                                        -----------

2 13.04.2011 Heard learned counsel for the petitioners as well as

learned Additional Public Prosecutor for the State.

Taking into consideration that neither petitioners are

named in the F.I.R nor anything has been recovered from his

conscious possession and having more or less similar allegation

some co-accused persons have already been granted privilege of

bail, let the petitioners be released on bail on furnishing bail bonds

of Rs. 10, 000/- (Ten Thousand) each with two sureties of the like

amount each to the satisfaction of Judicial Railway Magistrate,

Gaya in connection with Gaya Railway P.S. Case No. 90 of 2010.

( Hemant Kumar Srivastava, J.)
Prakash