High Court Patna High Court - Orders

Amarjeet Paswan @ Azad Paswan vs The State Of Bihar on 18 July, 2011

Patna High Court – Orders
Amarjeet Paswan @ Azad Paswan vs The State Of Bihar on 18 July, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.10435 of 2011
                              Amarjeet Paswan @ Azad Paswan
                                               Versus
                                       The State Of Bihar
                                             -----------

3 18-07-2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the state.

The petitioner is neither named in the FIR nor

anything has been recovered from his conscious possession.

Even if the statement of co-accused, Mukesh Kumar assumed to

be true, then also, the petitioner has not participated in

committing the alleged crime and the only role assigned to the

petitioner was to make a safe passage to the co-accused who

committed the actual occurrence,

Taking into consideration the aforesaid facts and

circumstances as well as submission of the parties, let the

petitioner, namely, Amarjeet Paswan @ Azad Paswan be

released on bail on furnishing bail bonds of Rs 10,000/- (ten

thousand) with two sureties of the like amount each in

connection with Sasaram (M) P.S. Case No. 947 of 2010 to the

satisfaction of Chief Judicial Magistrate, Rohtas at Sasaram.

AKV/-                                            ( Hemant Kumar Srivastava,J.)