IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.34908 of 2010
VIJAY PASWAN, SON OF RAJENDRA PASWAN
Versus
STATE OF BIHAR
-----------
03 28.01.2011 Heard learned counsel for the petitioner as well
as learned Public Prosecutor for the State.
Petitioner seeks his bail in connection with
Ujiarpur P.S. Case No. 175 of 2009 registered under Sections
414/34 of the Indian Penal Code.
Taking into consideration that having more or
less similar allegation, co-accused, Vijay Kumar Paswan @
Vijay Paswan, Son of Muneshwar Paswan has already been
granted privilege of bail by another Bench of this Court vide
order dated 15.09.2010 passed in Cr. Misc. No. 33994 of 2010
petitioner, namely, Vijay Paswan, Son of Rajendra Paswan,
Resident of village-Bakhari, Bujurg, Police Station-Mushari
Gharari, District-Samastipur is directed to 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
Additional Chief Judicial Magistrate, Dalsinghsarai in
connection with above stated Ujiarpur P.S. Case No. 175 of
2009.
Shahzad (Hemant Kumar Srivastava, J )