IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.10352 of 2011
RAJENDRA PASWAN s/o SRI TUNNU PASWAN
Versus
THE STATE OF BIHAR
-----------
02 29.04.2011 Heard learned counsels for the
petitioner and the State.
Petitioner is languishing in custody
since 24.11.2010 in a case registered under
Sections 419, 420, 467, 468 and 471 of the
Indian Penal Code.
The petitioner was arrested near the
D.R.M. Building by the R.P.F. personnels.
The accusation is that petitioner
was issued three forged appointment letters
to the prospective candidates.
It is submitted by the learned
counsel for the petitioner that in 164
statement the witnesses have not alleged
anything against the petitioner. From the
perusal of personal search, it appears that
only cash amount has been recovered from
possession of this petitioner and other
similarly situated accused persons have been
granted regular bail by this Court.
Considering the aforesaid facts, let
2
the petitioner, above named, be released on
bail on furnishing bail bond of Rs. 10,000/-
(ten thousand) with two sureties of the like
amount each to the satisfaction of the
learned Chief Judicial Magistrate, Katihar,
in connection with Katihar Nagar (Sahayak)
P.S. Case No. 423 of 2010.
(Dinesh Kumar Singh, J.)
Safik