IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.28426 of 2010
RAJ KUMAR PASWAN son of Manik Paswan, resident of Mohalla- Tripolia,
Pathari Ghat, PS- Alamganj, District- Patna... Petitioner.
Versus
THE STATE OF BIHAR
-----------
2. 01.10.2010 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 30.11.2009 in Cr. Misc. No.
38231 of 2009 with an observation that the petitioner may
renew his prayer for bail after completing one year of his
judicial custody.
Learned counsel for the petitioner would submit
that the petitioner is in custody since 4.8.2009 and has
completed the period of one year of judicial custody.
Considering this aspect, this Court would direct
for release of the petitioner, namely, Raj Kumar Paswan
on bail on furnishing bail bond of Rs. 10,000/- (ten
thousand) with two sureties of the like amount each to the
satisfaction of Railway Judicial Magistrate, Patna in
connection with Bakhtiarpur (Fatuha) Rail P. S. Case No.
51 of 2009, subject to the following conditions:-
(i) The two bail bonds will be furnished, one by
2
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.
kanchan (Mihir Kumar Jha, J.)