IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.21288 of 2011
Vakil Paswan
Versus
The State Of Bihar
-----------
04/ 16.09.2011 Learned counsel for the petitioner is permitted to make
necessary correction in para 1 of the petition in course of the day.
Heard learned counsel for the petitioner as well as learned
Addl. Public Prosecutor for the State.
Petitioner is in jail custody since 2.11.2010 in a case
registered under section 302/34 of the IPC and 27 of the Arms Act.
The name of the petitioner came in this case in the
confessional statement of co-accused Uttam Paswan who has already
been granted privilege of bail by this court vide order dated 19.4.2011
passed in Cr. Misc. no. 11203/2011.
Accordingly, petitioner, Vakil Paswan, is directed to be
released on bail on furnishing bail bonds of Rs 10,000/- with two
sureties of the like amount each to the satisfaction of the Chief
Judicial Magistrate, Gaya in Magadh Vishwavidyala P.S. Case no.
85/2009.
shahid (Hemant Kumar Srivastava,J)