High Court Patna High Court - Orders

Sita Ram Paswan vs The State Of Bihar on 10 August, 2011

Patna High Court – Orders
Sita Ram Paswan vs The State Of Bihar on 10 August, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.24950 of 2011
                         Sita Ram Paswan, S/O-Late Shiv Pujan Paswan
                                             Versus
                                     The State Of Bihar
                                           -----------

02 10.08.2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the State.

Petitioner is named in the first information report but no

specific overt-act has been attributed against him and it is stated that

extremists left some pamphlets containing the name of those persons

who participated in the alleged crime.

The contention of learned counsel for the petitioner is

that prior to institution of the present case only two cases were

registered against the petitioner and several accused persons have

already been granted privilege of bail by different Benches of this

Court.

Considering the aforesaid facts and circumstances as

well as submissions of the parties, let the petitioner be released on bail

on furnishing bail bonds of Rs. 10,000/- (Ten Thousand) with two

sureties of the like amount each to the satisfaction of Additional

Sessions Judge, Fast Track Court-V, Gaya in connection with

Sessions Trial No. 53 of 2010/301 of 2010 arising out of Paraiya P.S.

Case No. 40 of 2003 subject to condition that one of the sureties must

be close relative of the petitioner.

     SHAHZAD                                ( Hemant Kumar Srivastava, J.)