IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.287 of 2009
RAJENDRA PASWAN @ RAJO PASWAN
Versus
STATE OF BIHAR
-----------
07/ 14.12.2010 I.A. No. 2277 of 2010
By filing this application prayer for bail
on behalf of sole appellant Rajendra Paswan @
Rajo Paswan has been renewed, which was
earlier rejected by order dated 10.7.2009. The
evidence of P.W. 6, informant is that this
appellant along with other named accused
persons came and took away her son.
Counsel for the appellant submits that
there being no specific overt act against this
appellant, who has already in custody for four
years and three years and nine months, his
prayer should be allowed.
Considering this fact, prayer for bail on
behalf of appellant Rajendra Paswan @ Rajo
Paswan is allowed. During the pendency of this
appeal, he is directed to be released on bail on
furnishing bail bond of Rs.10,000/- (ten
2
thousand) with two sureties of the like amount
each to the satisfaction of Additional Sessions
Judge, F.T.C. II, Nalanda in connection with
Sessions Trial No. 568 of 1996.
Realization of fine shall remain stayed.
(Mridula Mishra, J.)
(Dharnidhar Jha, J.)
DKS/