High Court Patna High Court - Orders

Uday Paswan vs The State Of Bihar on 9 November, 2011

Patna High Court – Orders
Uday Paswan vs The State Of Bihar on 9 November, 2011
                                IN THE HIGH COURT OF JUDICATURE AT PATNA
                                        Criminal Miscellaneous No.36364 of 2011
                        Uday Paswan, son of late Brij Paswan, resident of village - Sindani, P.S. -
                        Belaganj, District - Gaya.
                                                                               ----------- Petitioner.
                                                         Versus
                        The State of Bihar                                 ------Opposite Party
                                                        *******

02. 09.11.2011 Heard learned counsel for the petitioner and learned

Additional Public Prosecutor for the State.

The petitioner, apprehends his arrest in connection with S.

Tr. No. 63/2011 (arising out of Belaganj P.S. Case No. 48/2011) for

offences under Section 366(A) of the Indian Penal Code, is one of the

named accused in this case.

Earlier prayer was refused vide order dated 15.06.2011

passed in Cr. Misc. No. 19097/2011 with certain observations, the

petitioner subsequently unsuccessfully renewed the prayer before the

trial court. Petitioner is in custody since 24.03.2011.

Considering the facts and circumstances of the case and

period of detention and observations made earlier, let the above-named

petitioner be enlarged on bail on furnishing bail bond of sum of Rs.

10,000/- (ten thousand only) with two sureties of the like amount each

to the satisfaction of F.T.C. IInd, Gaya, in connection with S. Tr. No.

63/2011 (arising out of Belaganj P.S. Case No. 48/2011), subject to

condition to attend the court regularly till disposal of the case, in the

event of failure on two consecutive dates, without any reasonable

explanation, the privilege granted shall be deemed to be cancelled.

Rajeev/-                                              ( Akhilesh Chandra, J.)