Patna High Court – Orders
Ramnath Paswan vs The State Of Bihar on 20 October, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.18415 of 2011
Ramnath Paswan
Versus
The State Of Bihar
----------------------------------
04. 20.10.2011 Heard learned counsel for the petitioner and learned
counsel for the State.
For misuse of privilege of bail for a period of nearabout six
years and three months, petitioner remained in custody for a period of
nearabout six and half months and charge is also framed.
Accordingly, let the above named petitioner be
released on bail on furnishing bail bond of Rs. 10,000/- (ten
thousand) with two sureties of the like amount each to the
satisfaction of the Addl. Sessions Judge, F.T.C.-IV, Aurangabad in
connection with S. Tr. No.81/ 92/ 95 of 2010 arising out of
Kutumba (Amba) P. S. Case No.140 of 1991.
Vikash ( Mandhata Singh, J.)