IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.18219 of 2010
Munni Paswan @ Babajee, S/o Bindeshwar Paswan, Resident of
Village Nazirpur, P.S. Ahiyapur, District Muzaffarpur.
------- Petitioner
Versus
The State of Bihar ----- Opp. Party
-----------
3 09.08.2010 Heard learned counsel for the
petitioner and counsel for the State.
Earlier the prayer for bail of the
petitioner was rejected by an order dated
26.3.2009 in Cr. Misc. No. 50814 of 2008 with
an observation that the petitioner may renew
his prayer for bail after completing one year
of further custody from the date of such
order.
In view of the aforesaid
observation, as the petitioner has already
completed one further year of judicial
custody from the date of rejection of his
prayer for bail, this Court would direct for
release of the petitioner, namely, Munni
Paswan @ Babajee on bail on furnishing bail
bond of Rs. 10,000/- (ten thousand) with two
sureties of the like amount each to the
satisfaction of Chief Judicial Magistrate,
Muzaffarpur in connection with Ahiyapur P.S.
Case No. 202 of 2008, subject to the
2
following conditions:-
(i) The two bail bonds will be
furnished, one by the Government
servant and the other by a close
family relative.
(ii) The petitioner will remain present
in course of trial on each and every
day and his absence even for a
single day would automatically
entail the consequences of
cancellation of his bail.
(iii) The petitioner in case is now made
accused in any other criminal case,
that would itself lead to
cancellation of his bail.
Subject to the aforementioned
conditions, the prayer for bail of the
petitioner is allowed.
Rsh (Mihir Kumar Jha, J.)