IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.27860 of 2011
Sarawan Paswan
Versus
The State Of Bihar
----------------------------------
2 09-09-2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State.
Petitioner is neither named in the first information
report nor looted motorcycle has been recovered from his
conscious possession and it appears that the only material
which has come against the petitioner is the statement of
witnesses to this effect that the petitioner was seen in the
company of other accused persons with the looted motorcycle.
Considering the aforesaid facts and circumstances as
well as submissions of the parties, the petitioner, namely,
Sarawan Paswan is directed to be released on bail on
furnishing bail bond of Rs 10,000/- (ten thousand) with two
sureties of the like amount each in connection with Saharsa P.
S. Case No. 414 of 2008 to the satisfaction of Chief Judicial
Magistrate, Saharsa.
AKV/- (Hemant Kumar Srivastava,J.)