IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.14757 of 2011
DHURENDRA PASWAN
Versus
THE STATE OF BIHAR
-----------
02/ 21.06.2011 Heard learned counsel for the petitioner as well as learned
Addl. Public Prosecutor for the State.
Taking into consideration that except the confessional
statement of co-accused, there is nothing against the petitioner as
evident from perusal of the impugned order, let the petitioner,
Dhurendra Paswan, be released on bail on furnishing bail bonds of Rs
10,000/- with two sureties of the like amount each to the satisfaction
of the Chief Judicial Magistrate, Motihari, East Champaran in
Motihari Muffasil (Lakhoura) P.S. Case no. 160/2010.
shahid (Hemant Kumar Srivastava,J)