IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.45209 of 2010
Surjmal Paswan
Versus
The State Of Bihar
-----------
3 27.7.2011 Heard learned counsel for the parties.
The only evidence against this
petitioner is confessional statement made by
co-accused before the Police.
Thus, having regard to the facts and
circumstances of the case as well as submission
of the parties, the above named petitioner 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 to the
satisfaction of Chief Judicial Magistrate,
Aurangabad in Sone Nagar Rail P.S. Case No.
02/2008.
AI ( Mandhata Singh, J.)