High Court Patna High Court - Orders

Sadhu Paswan vs The State Of Bihar on 28 April, 2011

Patna High Court – Orders
Sadhu Paswan vs The State Of Bihar on 28 April, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.12271 of 2011
                                   SADHU PASWAN
                                          Versus
                                THE STATE OF BIHAR
                                        -----------

2 28.04.2011 Heard learned counsel for the petitioner as

well as learned Additional Public Prosecutor for the

State.

Admittedly, the victim has not stated the

involvement of the petitioner in alleged crime, and after

investigation police submitted final form showing the

petitioner innocent.

Taking into consideration the above stated

facts and circumstances, let the petitioner, namely,

Sadhu Paswan be released on bail on furnishing bail

bonds of Rs.10,000/-(ten thousand) with two sureties of

the like amount each to the satisfaction of learned

Additional Chief Judicial Magistrate, Hilsa (Nalanda) in

connection with Hilsa P.S. Case No.108 of 2009.

(Hemant Kumar Srivastava, J.)
PN