High Court Patna High Court - Orders

Udai Paswan vs The State Of Bihar on 13 April, 2011

Patna High Court – Orders
Udai Paswan vs The State Of Bihar on 13 April, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Cr.Misc. No.12152 of 2011
                     UDAI PASWAN, SON OF RAMDEO PASWAN, RESIDENT OF
                     VILLAGE JANALPUR, P.S. PARAIYA, DISTRICT GAYA....
                                                                  ...PETITIONER
                                                  Versus
                                       THE STATE OF BIHAR
                                                ..........

For the Petitioner : Mr. Rudal Prasad, Advocate
For the State : A.P.P.

———–

02/ 13.04.2011 Heard learned counsel for the petitioner and learned

counsel for the State.

2. Petitioner is an accused for offences punishable

under sections 394 and 302 of the Penal Code.

3. It transpires that earlier also the petitioner filed Cr.

Misc. No. 16266 of 2010 for the same relief, but the said petition

was rejected vide order dated 14.07.2010 with a liberty to the

petitioner to move again after completion of three years in custody.

Learned counsel for the petitioner submits that he has remained in

custody for more than three years. Other co-accused person

Indradeo Paswan has already been released on bail by an order of a

Bench of this Court dated 22.05.2009 passed in Cr. Misc. No. 5365

of 2009 (Annexure 3).

4. Considering the aforementioned facts and

circumstances, this petition for bail is allowed. Accordingly, let the

sole petitioner, namely, Udai Paswan be released on bail on

executing bail bond of Rs. 10,000.00 (ten thousand) with two

sureties of the like amount each to the satisfaction of learned

Additional District and Sessions Judge-1V, Aurangabad in
2

connection with Sessions Trial No. 213 of 2009/640 of 2009, arising

out of Rafiganj P.S. Case No. 62 of 2007.

MPS/                            ( S. N. Hussain, J. )