High Court Patna High Court - Orders

Maharajee @ Tultul Paswan vs The State Of Bihar on 13 April, 2011

Patna High Court – Orders
Maharajee @ Tultul Paswan vs The State Of Bihar on 13 April, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.10773 of 2011
                            MAHARAJEE @ TULTUL PASWAN
                                              Versus
                                    THE STATE OF BIHAR
                                            -----------

02/ 13.04.2011 Heard learned counsel for the petitioner as well as learned

Addl. P.P. for the State.

Taking into consideration that the petitioner is not named in

the first information report and subsequently, his name came in this

case on the basis of disclosure made by one witness, namely, Birendra

Yadav and as per statement of the learned counsel for the petitioner,

the aforesaid witness namely, Birendra Yadav is none else than poling

agent of rival candidate, let petitioner, Maharajee @ Tultul 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, Jamui in Chandramandih P.S. Case no. 29/2006.

      shahid                                               (Hemant Kumar Srivastava,J)