High Court Patna High Court - Orders

Dadan Ram @ Dadan Paswan vs The State Of Bihar on 29 April, 2011

Patna High Court – Orders
Dadan Ram @ Dadan Paswan vs The State Of Bihar on 29 April, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Cr.Misc. No.11638 of 2011
                                DADAN RAM @ DADAN PASWAN
                                                Versus
                                      THE STATE OF BIHAR
                                              -----------

03 29.04.2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the State.

The alleged occurrence took place in the year 1995 and

the case was registered on 19.08.1995 but admittedly, petitioner is

not named in the first information report and it appears that after

investigation, police submitted charge sheet in the year 1998

showing the petitioner as absconder but there is nothing in the

impugned order to show that even any process was served upon

the petitioner.

Considering the aforesaid facts and circumstances as

well as submissions of the parties, let the petitioner 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 Sri V.

Bhardwaj, Judicial Magistrate, 1st Class, Bhojpur at Ara in

connection with Tarari P.S. Case No. 56 of 1995.

     Shahzad                             (Hemant Kumar Srivastava, J )