IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23029 of 2011
1. Pappu Paswan, Son of Late Shiv Narayan Paswan
2. Deepak Paswan, Son of Bhushan Paswan
Versus
The State Of Bihar
-----------
2. 28.7.2011 Heard learned counsel for the petitioners and the
State.
The petitioners seek bail in a case instituted for
the offence under Sections 363 and 366 of the Indian Penal
Code.
Considering that for misuse of privilege of bail, the
petitioners have remained in custody since 23.4.2011, let the
petitioners above named, be released on bail on furnishing bail
bond of Rs. 5,000/- (Five thousand) each with two sureties of
the like amount each or any other surety to be fixed by the court
concerned to the satisfaction of Additional Sessions Judge,
Khagaria, in connection with S.C. No. 298A of 2006 arising out
of Bharat Khand (Parbatta) P.S. Case No. 42 of 2006, G.R. No.
388 of 2006 subject to the following conditions: (i) That one of
the bailors will be a close relative of the petitioners, who will
give an affidavit giving genealogy as to how he is related with
the petitioners. The bailor will undertake to furnish information
to the court about any change in the address of the petitioners.
(ii) That the petitioners will be well represented on each date
and if they fail to do so on two consecutive dates, their bail will
be liable to be cancelled.
2
It is made clear that the petitioners will be
personally present on each date.
( Anjana Prakash, J.)
S.Ali