High Court Patna High Court - Orders

Niraj Paswan vs The State Of Bihar on 9 November, 2011

Patna High Court – Orders
Niraj Paswan vs The State Of Bihar on 9 November, 2011
                          IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Criminal Miscellaneous No.36803 of 2011
                   Niraj Paswan, Son of Bindhachal Paswan, Resident of Village-
                   Baikunthwa, P.S.-Darpa, District-East Champaran.
                                                                   .....Petitioner.
                                                     Versus
                   The State of Bihar                              .....Opposite Party.
                   For the Petitioner       : Mr. Kumar Ashok, Advocate.
                   For the State            : APP.
                                        ----------------------------------

02/ 09.11.2011 Heard learned Counsel for the

petitioner and learned Counsel for the State.

The petitioner seeks bail in a case

which has been registered under Section 384

of the Indian Penal Code.

Altogether four persons have been

named accused of the case the petitioner is

one of them. It has been alleged that demand

of ransom of Rs. 3 Lakhs was made through

four mobile phones and one mobile belongs to

the petitioner.

Submission is that the petitioner

has been implicated on account of enmity,

nothing was recovered and the petitioner is a

man of fair antecedent.

Considering the facts and

circumstances of the case, the above named

petitioner is directed to be released on bail

on furnishing bail bond of Rs. 10,000/- (ten

thousand) with two sureties of the like
2

amount each to the satisfaction of the

learned Sub-Divisional Judicial

Magistrate/court concerned, Raksaul, East

Champaran in connection with Adapur P.S. Case

No. 90 of 2011.

(Shyam Kishore Sharma, J.)
kksinha/-