High Court Patna High Court - Orders

Akhilesh Paswan &Amp; Ors vs The State Of Bihar on 7 October, 2010

Patna High Court – Orders
Akhilesh Paswan &Amp; Ors vs The State Of Bihar on 7 October, 2010
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Cr.Misc. No.27613 of 2010

1.

AKHILESH PASWAN, Son of Ram Khelawan Paswan

2. MITHILESH PASWAN, Son of Maheshwar Paswan

3. SUBODH PASWAN, Son of Madhav Paswan

4. RAJENDRA PASWAN, Son of Adhik Lal Paswan
All Resident of Village Laxmipur, P.S. Barari, District Katihar
…….Petitioners
Versus
THE STATE OF BIHAR
……..Opposite Party

02. 07-10-2010 Heard learned counsel for the four petitioners and

Additional Public Prosecutor for the State.

Petitioners were named accused in Barari P.S. Case

No. 61 of 2005 along with three others, but police after

investigation did not sent up them for trial, while submitting

charge-sheet against three others during trial of whom in Sessions

Trial No. 67 of 2006, the petitioners appears summoned in

exercise of powers conferred under Section 319 Cr.P.C.

Considering the facts and circumstances of the case, in

the event of their arrest/surrender before the court below within

four weeks of receipt of the copy of this order, petitioners, namely,

1.Akhilesh Paswan, 2.Mithilesh Paswan, 3.Subodh Paswan and

4.Rajendra Paswan, is directed to be released on bail on furnishing

bail bond of Rs. 10,000/- (ten thousand only) each with two

sureties of the like amount each to the satisfaction of Additional

District Judge, F.T.C. No. IIIrd, Katihar in connection with Barari

P.S. Case No. 61 of 2005 (S. Tr. No. 67 of 2006), subject to

condition laid down under Section 438(2) of the Criminal

Procedure Code with additional condition to remain physically
2

present before the court below till disposal of the case, in case of

failure on two consecutive dates, the liberty shall be deemed to be

cancelled.

Praveen                                              (Akhilesh Chandra, J.)