IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.18148 of 2010
VIVEK KUMAR PASWAN @ CHINTU
Versus
STATE OF BIHAR
-----------
4 05.08.2010 Heard learned counsel appearing on behalf
of the petitioner and learned counsel appearing
on behalf of the State.
The petitioner is in custody in connection
with Nabinagar P.S. Case No. 15 of 2009 for
offences punishable under Sections 25
(1-B)a/26/35 of the Arms Act.
Considering the submission of learned
counsel for the petitioner that apart from the
cases in question, the petitioner is named in
one more case arising from Gorhwa P.S. Case
No. 2 of 2007 and that he has remained in
custody since 20.2.2009 for the alleged
offence, let the petitioner namely, Vivek Kumar
Paswan @ Chintu, be released on bail on
furnishing bail bonds of Rs. 10,000/- with two
sureties of the like amount to the satisfaction
of learned Chief Judicial Magistrate,
Aurangabad in connection with Nabinagar P.S.
Case No.15 of2009 subject to the condition that
the father of the petitioner would stand as one
of the bailors and who would be under a duty
2
to inform the Court below in case this
petitioner is named or gets involved in any
further case of similar nature after his
release and whereupon the Court below would
cancel the bail bonds of this petitioner and
take him into custody on grounds of misuse.
Bibhash ( Jyoti Saran, J.)