High Court Patna High Court - Orders

Dheeraj Paswan @ Dheeraj Kumar vs The State Of Bihar on 22 July, 2011

Patna High Court – Orders
Dheeraj Paswan @ Dheeraj Kumar vs The State Of Bihar on 22 July, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.21297 of 2011
                   Dheeraj Paswan @ Dheeraj Kumar, S/O-Sri Krishna Paswan
                                              Versus
                                      The State Of Bihar
                                            -----------

02 22.07.2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the State.

Although, petitioner is named along with other co-

accused persons with allegation of making indiscriminate firings as a

result of which one Soni having sustained fire arm injury died then

and there but submission on behalf of the petitioner is that having

similar allegation, co-accused Deepak Sao @ Pagalwa has already

been granted privilege of bail by another Bench of this Court vide

order dated 09.06.2011 passed in Cr. Misc. No. 16036 of 2011.

Considering the aforesaid facts and circumstances as

well as submissions of the parties, 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 Additional

Sessions Judge-II, Patnacity in connection with Sessions Trial No. 763

of 2011 arising out of Alamganj P.S. Case No. 220 of 2009.

     SHAHZAD                                ( Hemant Kumar Srivastava, J.)