Patna High Court – Orders
Ram Pravesh Paswan vs The State Of Bihar on 5 October, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.35378 of 2010
1. RAM PRAVESH PASWAN, S/O LATE RAM PRIT PASWAN
......Petitioner
Versus
THE STATE OF BIHAR .
-----------
2/ 05.10.2010 Heard learned counsel for the petitioner and for the
State.
Petitioner is in custody in connection with Dhanarua
P.S. Case No. 5 of 2010 registered under Section 498-A and 323
of the Indian Penal Code. The petitioner is husband of the
informant and he is in custody since 24.4.2010.
Keeping in view, the nature of accusation and period
of custody, let the above named petitioner be released on bail on
furnishing bail bond of Rs. 10,000/- with two sureties of like
amount each to the satisfaction of the Sub-Divisional Judicial
Magistrate, Masauri, District-Patna in connection with Dhanarua
P.S. Case No. 5 of 2010.
Bhardwaj ( Rakesh Kumar, J.)