High Court Patna High Court - Orders

Sanjay Paswan @ Bhikha vs The State Of Bihar on 4 August, 2011

Patna High Court – Orders
Sanjay Paswan @ Bhikha vs The State Of Bihar on 4 August, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.25131 of 2011
                     Sanjay Paswan @ Bhikha, S/o Late Raghubir Paswan.
                                            Versus
                                     The State Of Bihar
                                          -----------

2 04.08.2011 Heard learned counsel for the petitioner and the State.

The petitioner seeks bail in a case instituted for the

offence under Sections 395 and 397 of the Indian Penal Code.

It has been submitted that the petitioner is not named

in the first information report and subsequently one Bablu

Kumar had named him who was examined during trial but he

failed to disclose the name of the petitioner as one of the

miscreants. The further submission is, neither the petitioner is

put on test identification parade nor any incriminating article has

been recovered from his possession and he has been accused in

three cases but all of which of the year 1998 and not subsequent.

This fact shall be verified by the Trial Court before releasing the

petitioner on bail.

Considering the aforesaid facts, let the petitioner,

above named be released on bail on furnishing bail bond of Rs.

5,000/- (five thousand) with two sureties of the like amount each

or any other surety to be fixed by the court below to the

satisfaction of Additional Sessions Judge, IV, Barh in

connection with Sessions Trial No. 916 of 2010 arising out of

Mokama Rail P.S. Case No. 18 of 2009 subject to the conditions

(i) That one of the bailors will be a close relative of the

petitioner, who will give an affidavit giving genealogy as to how
2

he is related with the petitioner and another bailors shall be the

wife of the petitioner. The bailors will undertake to furnish

information to the court about any change in the address of the

petitioner, (ii) That the bailors shall also state on affidavit that

they will inform the court concerned if the petitioner is

implicated in any other case of similar nature after his release in

the present case and thereafter the court below will be at liberty

to initiate the proceeding for cancellation of bail on the ground

of misuse, and (v) That the petitioner will be well represented on

each date and if he fails to do so on two consecutive dates, his

bail will be liable to be cancelled.

( Anjana Prakash, J.)
Md. Ibrarul