IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.7976 of 2010
RAM NATH PASWAN
Versus
The STATE OF BIHAR
-----------
3/ 18.08.2010 Heard learned counsel for the petitioner and
learned counsel for the State.
Having similar allegations, co-accused
namely, Pankaj Paswan @ Pankaj Kumar has already
been granted anticipatory bail by this Court vide Cr.
Misc. No. 21787 of 2010.
Taking that into consideration, prayer of the
petitioner for grant of anticipatory bail is allowed.
In the event of arrest or surrender within
one month from the date of receipt/production of a
copy of this order in connection with Gaurichak P.S.
Case No. 06 of 2009 vide G.R. No. 101 of 2009, above
named petitioner shall 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 A.C.J.M., Patna City subject to the
conditions as laid down under Section 438(2) of Cr.
P.C.
Shail ( Mandhata Singh, J.)