IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.7418 of 2011
JAGDISH PASWAN
Versus
THE STATE OF BIHAR
-----------
2 07.04.2011 Heard.
Taking into consideration that prior
to lodging of the instant case mother of the
petitioner had filed complaint case against
the police officers and as per submission of
learned counsel for petitioner the present
case has been lodged against the petitioner in
retaliation of the above stated complaint
case, let the petitioner, namely, Jagdish
Paswan, 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 Chief Judicial
Magistrate, Katihar in connection with Katihar
(Town) P.S. Case No.387 of 2010.
(Hemant Kumar Srivastava, J.)
PN