IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.11577 of 2011
SANJIV PASWAN @ SANJEET PASWAN
Versus
THE STATE OF BIHAR
with
Cr.Misc. No.11629 of 2011
DILEEP KUMAR MANDAL AND ANR.
Versus
THE STATE OF BIHAR
-----------
02/ 21.04.2011 Both the above stated petitions arise out of Sadar (Purnea)
P.S. Case no. 10/2011 registered under sections 399, 402, 414 of the
IPC and various provisions of the Arms Act and accordingly, both the
above stated petitions are being disposed of by this common order.
Heard learned counsel for the petitioners as well as learned
P.P. for the State.
Taking into consideration that the petitioners are
languishing in jail since 9.1.2011 on the allegation that they had
assembled to make preparation for committing dacoity and
admittedly, nothing had been recovered from their conscious
possession, let the petitioners Sanjiv Paswan @ Sanjeet Paswan,
Dileep Kumar Mandal and Sanjeev Kumar be released on bail on
furnishing bail bonds of Rs 10,000/- each with two sureties of the like
amount each to the satisfaction of the Chief Judicial Magistrate,
Purnea in connection with Sadar (Purnea) P.S. Case no. 10 of 2011.
shahid (Hemant Kumar Srivastava,J)