IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.7446 of 2011
VIJAY PASWAN
Versus
THE STATE OF BIHAR
-----------
02. 31.03.2011 Petitioner is apprehending his arrest in a case
registered under Sections 420, 406, 323, 427, 379,
It is alleged against the petitioner to have
received Rs. 1,40,000/- for getting the informant
employed in the Railway.
It is submitted by learned counsel for the
petitioner that the brother of the petitioner lodged a case
of motorcycle snatching against the informant on
11.11.2009 and thereafter the present case was lodged
on 08.12.2009. It is further submitted that there is no
proof with regard to the payment to the petitioner.
Considering the aforesaid facts, let the
petitioner namely Vijay Paswan, in the event of his arrest
or surrender before the Court below within a period of 12
weeks from today, be released on anticipatory 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, Buxar in connection with
Brahmpur P.S. Case No. 369 of 2009.
Shageer ( Dinesh Kumar Singh, J)