IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.29518 of 2011
Dharmendra Paswan
Versus
The State Of Bihar
----------------------------------
2 19.9.2011 Heard learned counsel for the parties.
The submission of learned counsel for
the petitioner is that co-accused Rakesh
Sharma, Ram August Sharma and Satendra Sharma
having identical allegation to that of the
petitioner have been allowed bail vide
Cr.Misc.No. 15069/2011.
Taking that into consideration, the
above named petitioner is directed to 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
Chief Judicial Magistrate, Aurangabad in
Nabinagar P.S. Case No. 34/2011.
AI ( Mandhata Singh, J.)