High Court Patna High Court - Orders

Ashok Paswan vs The State Of Bihar on 23 February, 2011

Patna High Court – Orders
Ashok Paswan vs The State Of Bihar on 23 February, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.1396 of 2011
                                   ASHOK PASWAN
                                          Versus
                                THE STATE OF BIHAR

2   23.02.2011

Heard learned counsel for the petitioner as well as learned

Addl. P.P. for the State.

The petitioner seeks his bail in connection with Fatuha RPF

Case No. 4 of 2010 registered under section 3 RP (UP) Act.

Allegedly, the petitioner was caught red handed while he

was taking away copper wire from fan of the train.

The contention of learned counsel for the petitioner is that

petitioner does not have any criminal antecedent and as a matter of

fact, nothing has been recovered from his conscious possession.

Considering the submissions as well as detention of the

petitioner in jail custody, let the petitioner, Ashok Paswan be released

on bail on furnishing bail bond of Rs 10,000/- (ten thousand) with two

sureties of the like amount each in connection with Fatuha RPF Case

No. 4 of 2010 to the satisfaction of the Railway Judicial Magistrate,

Patna.

        Shahid                               (Hemant Kumar Srivastava,J.)