High Court Patna High Court - Orders

Panna Lal Paswan vs The State Of Bihar on 22 September, 2010

Patna High Court – Orders
Panna Lal Paswan vs The State Of Bihar on 22 September, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.34628 of 2010
                                    PANNA LAL PASWAN .
                                        S/o Late Tofi Paswan
                                                                Petitioner
                                              Versus
                        STATE OF BIHAR                        Opposite Party
                                            -----------

02/ 22.09.2010 Heard learned counsel for the petitioner as well as learned

P.P. for the State.

Admittedly, petitioner was granted bail in the year 2002 and

subsequently he jumped bail on 3.9.2005. The petitioner was

remanded to jail custody in the case on 22.7.2010.

Submission of learned counsel for the petitioner is that as a

matter of fact the petitioner had gone outside the State in connection

with his livelihood and when he returned back, unfortunately, he got

fractured on his leg.

Considering the facts and circumstances of the case as well

as submissions of the parties, I direct the petitioner to be released on

bail in connection with Chhatapur P.S. Case no. 61 of 1997 on

furnishing bail bond of Rs 10,000-/ with two sureties of the like

amount each to the satisfaction of Additional Sessions Judge-cum-

Fast Track Court No. III, Supaul in Sessions Trial no. 38/1999 subject

to the condition that one of the sureties must be close relative of the

petitioner and holder of the landed property.

      shahid                                               (Hemant Kumar Srivastava,J))