High Court Patna High Court - Orders

Asta Pandit vs The State Of Bihar on 9 March, 2011

Patna High Court – Orders
Asta Pandit vs The State Of Bihar on 9 March, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.2507 of 2011
                                       ASTA PANDIT
                                            Versus
                                  THE STATE OF BIHAR
                                          -----------

2 09.03.2011 Heard learned counsel for the petitioner as well as learned

Addl. Public Prosecutor for the State.

Petitioner seeks his bail in connection with Rupaspur P.S.

Case no.38/2010 registered under section 307 and other minor

sections of the IPC, 25(I-b)a,26,27 of the Arms Act and 3/ 4 of the

Explosive Substance Act.

Admittedly, above stated case was registered against

unknown and in course of investigation one Deepak Das was arrested

and confessed his guilt disclosing the name of this petitioner as his

associate and further disclosed that he as well as other accused

including petitioner were hired to kill the informant. Admittedly,

petitioner is languishing in jail custody since 17.9.2010 but up till now

he has not been put on TI Parade.

In view of the facts and circumstances as well as

submissions of the parties, let the petitioner Asta Pandit be released on

bail on furnishing bail bond of Rs 10,000/- (ten thousand) each with

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

Chief Judicial Magistrate, Danapur district Patna in Rupaspur P.S.

Case no. 38 of 2010.

Since the petitioner is resident of West Bengal, one of the

sureties must be local and holder of the landed property.

        Shahid                               (Hemant Kumar Srivastava,J.)