IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.8107 of 2011
Amarjeet Paswan, S/O-Late Darshan Paswan
Versus
The State Of Bihar
-----------
06 02.08.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State.
Petitioner is languishing in jail custody since 21.12.2010
in a case registered under Sections 341, 323, 504, 384/34 of the Indian
Penal Code.
Neither petitioner was arrested at the spot nor anything
was recovered from his conscious possession and admittedly, co-
accused Bikky Kumar, who was arrested at the spot, has already been
granted privilege of bail by the learned court below itself.
The report of Senior Superintendent of Police, Patna
dated 04.05.2011 reveals that altogether ten cases had been instituted
against the petitioner. It appears from the aforesaid report that except
the present case, other cases were registered right from 1993 to 2004
and after 2004, not a single case was registered against the petitioner
except the present one.
Considering the aforesaid facts and circumstances as
well as submissions of the parties, let the petitioner be released on bail
on furnishing bail bonds of Rs. 10,000/- (Ten Thousand) with two
sureties of the like amount each to the satisfaction of Chief Judicial
Magistrate, Patna in connection with Jakkanpur P.S. Case No. 217 of
2010.
SHAHZAD ( Hemant Kumar Srivastava, J.)
2