IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.221 of 2010
ARUN PASWAN
Versus
STATE OF BIHAR
-----------
4 03-02-2011 Heard learned counsel for the appellant and
learned counsel for the State in respect of appellant’s prayer
for bail.
The appellant has been convicted for offence of
kidnapping and other allied offences on the basis of
statement of victim boy, PW 4. Inter alia, it has been
submitted that appellant has remained in custody for six
years and eight months. It has further been pointed out that
this appeal is pending in this court since about one year.
In the facts of the case, considering the period of
custody, the prayer for bail is allowed.
During the pendency of the appeal, let the
appellant, namely, Arun Paswan be released on bail on
furnishing bail bond of Rs. 10,000/- (rupees ten thousand)
with two sureties of the like amount each to the satisfaction
of Additional Sessions Judge II, Jehanabad in connection
with Sessions Trial no. 194 of 2004/ 04 of 2009.
(Shiva Kirti Singh, J.)
BKS/- (Gopal Prasad, J.)