IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.28593 of 2011
=============================================
Vijay Paswan
…. …. Petitioner/s
Versus
The State Of Bihar
…. …. Opposite Party/s
=============================================
3 12-10-2011 Heard learned counsel for the petitioner and learned
counsel for the State.
Petitioner has been alleged for throwing acid upon
victim of the case causing injuries but petitioner remained in
custody since 18.04.2011.
Taking that into consideration, prayer of the
petitioner for bail is allowed.
Let the above named petitioner be enlarged on bail on
furnishing bail bond of Rs. 10,000/- (ten thousand) with two
sureties of the like amount each to the satisfaction of C.J.M.,
Begusarai in connection with Begusarai Muffassil P.S. Case No.
393 of 2010.
Shailendra Bhushan (Mandhata Singh, J)
Prasad/-