High Court Patna High Court - Orders

Chandan Paswan vs The State Of Bihar on 18 October, 2011

Patna High Court – Orders
Chandan Paswan vs The State Of Bihar on 18 October, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Criminal Miscellaneous No. 26976 of 2011
                   1. Chandan Paswan S/O Suresh Paswan R/O Vill.
                      Jogta, P.S. Chandi, Distt. Bhojpur.
                                             Versus
                                      1. The State of Bihar
                                           -------------

03. 18.10.2011 The petitioner was granted provisional bail by order

dated 18.08.2011 on the ground that he was ready to accept

the evidence that was being led in trial on behalf of the

prosecution and his father was ready to surrender in the Court

below.

A supplementary-affidavit has been filed bringing on

record that the father of the petitioner has surrendered in S.Tr.

No. 119/10 pending before the 2nd Additional Sessions Judge,

Bhojpur, Ara and there is no persons absconding.

In view of such, provisional bail granted to the

petitioner is hereby confirmed subject to the condition that the

petitioner will be well represented on each date and if he fails to

do so on two consecutive dates, his bail will be liable to be

cancelled.

It is made clear that the petitioner has given an

undertaking before this Court that he is ready to accept the

evidence that has already been led on behalf of the prosecution.

(Anjana Prakash, J.)
Vikash/-