High Court Patna High Court - Orders

Uttam Paswan vs State Of Bihar on 19 November, 2010

Patna High Court – Orders
Uttam Paswan vs State Of Bihar on 19 November, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA

                              Cr.Misc. No.36910 of 2010

                    UTTAM PASWAN S/O SRI GANAURI PASWAN, R/O
                    VILLAGE-UKHADI, P.S. JAIRAMPUR, DISTRCIT-
                    SHEIKHPUR.
                                               --PETITIONER

                                           Versus

                    THE STATE OF BIHAR                  --OPP.PARTY


3   19.11.2010

Heard learned counsel for the petitioner and

learned Additional Public Prosecutor for the State.

Petitioner is one of the named accused in this

case with allegation of kidnapping daughter of the informant

who, in her statement under section 164 of the Code of

Criminal Procedure, has given altogether different story

exonerating all the accused persons.

Considering the facts and circumstances, the

petitioner, in the event of arrest or surrender within four

weeks from today, is directed to be enlarged on bail on his

furnishing bonds of Rs.10,000/- (Rupees Ten Thousand) with

two sureties of the like amount each to the satisfaction of the

Chief Judicial Magistrate, Sheikhpura, in Jairampur P.S. Case

no. 18 of 2010, subject to the conditions laid down in Section

438(2) of the Code of Criminal Procedure with additional

condition that the petitioner shall remain present before the
2

court below on each and every date till disposal of the case.

If the petitioner fails to remain present on two consecutive

dates without any reasonable explanation the privilege

granted shall be deemed to be cancelled.

(Akhilesh Chandra, J.)

AAhmad