IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.45227 of 2010
MUNNA PASWAN, S/o Harinandan Paswan
Versus
THE STATE OF BIHAR
-----------
2/ 21.01.2011 Heard learned counsel for the petitioner and the State.
The prayer for bail of the petitioner was earlier rejected on
06.09.2010 with an observation to renew his prayer for bail after
three months in a case under Section 395 of the Indian Penal Code.
Learned counsel for the petitioner submits that the name
of petitioner figured in the confessional statement of co-accused
Lalan Yadav. The petitioner is in custody since 08.06.2009.
In the circumstances, petitioner, named above, is directed
to be released on bail on furnishing bail bond of Rs. 5,000/- (Five
thousand) with two sureties of the like amount each to the
satisfaction of Additional Sessions Judge, Fast Track Court No. V,
Lakhisarai in connection with Jhajha Rail P.S. case no. 05 of 2009
(S.C. No. 697 of 2009).
(Samarendra Pratap Singh, J.)
Uday/