High Court Patna High Court - Orders

Santosh Paswan vs The State Of Bihar on 9 July, 2010

Patna High Court – Orders
Santosh Paswan vs The State Of Bihar on 9 July, 2010
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.22272 of 2010
                          SANTOSH PASWAN
                                 Versus
                         THE STATE OF BIHAR
                                -----------

02. 09.07.2010 Petitioner is languishing in jail in connection with a

case registered under Sections 395, 397 of the I.P.C.

Petitioner’s name sprang up in the extra judicial

confession of co-accused. There is no recovery from the

petitioner nor petitioner has been put on T.I. parade till date.

It is submitted by learned counsel for the petitioner

that petitioner is involved only in one other case under the

Arms Act.

Considering the period under custody, no recovery

from the petitioner, petitioner has not been put on T.I.

parade, let the petitioner namely Santosh Paswan 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 learned Railway Judicial Magistrate, Khagaria in

connection with Khagaria Rail P.S. Case No. 49 of 2009, G.R.

® No. 87 of 2009.

Learned Magistrate will however not accept the bail

bond of the petitioner if petitioner is found in more than one

case apart from the present case.

Shageer                                        ( Dinesh Kumar Singh, J.)