IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.43939 of 2010
DURYODHAN PASWAN @ JURJODHAN PASWAN, son of late
Indradev Paswan, resident of village-Haiderganj,
Police Station-Karpi (O.P.-Sahar Telpa), District-
Arwal. ...........Petitioner.
Versus
THE STATE OF BIHAR
-----------
2 19.01.2011 Heard learned counsel for the
petitioner as well as learned P.P. for the
State.
Petitioner seeks his bail in
connection with Sessions Trial No.322 of
2010 / 275 of 2010 arising out of Karpi
(O.P. Sahar Telpa) P.S. Case No.41 of 2009
registered under Sections 302/34 of the
I.P.C. and Section 17 of the Criminal
Law(Amendment) Act.
Taking into consideration that having
similar allegation co-accused Ramdeo Paswan
and two others have already been granted
bail by another bench of this Court vide
order dated 06.11.2001 passed in Cr. Misc.
No.38694 of 2009 petitioner, namely,
Duryodhan Paswan @ Jurjodhan Paswan is
directed to 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 learned
2
Additional Sessions Judge, (F.T.C.-II),
Jehanabad in connection with Sessions Trial
No.322 of 2010 / 275 of 2010 arising out of
Karpi (O.P. Sahar Telpa) P.S. Case No.41 of
2009.
The conditions imposed upon accused
Ramdeo Paswan and two others vide order
dated 06.11.2001 passed in Cr. Misc.
No.38694 of 2009 shall apply to the
petitioner also.
( Hemant Kumar Srivastava, J.)
PN