IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21957 of 2011
Prasad Paswan @ Ram Prasad Paswan @ Prasad Ram
Versus
The State Of Bihar
-----------
4. 25.10.2011 Heard learned counsel for the petitioner and the State.
Petitioner is apprehending his arrest in Chandauti P.S.Case
No. 48 of 2006 for the offence u/s 302, 201,120B IPC.
From the FIR it appears that five persons have been
named in which the name of the petitioner does not find place.
Persons who have been named in the FIR were put on trial and
thereafter they have been convicted by the Sessions Court which
gave rise to Cr. Appeal No.559 of 2009 (DB). It appears that for
the first time, name of the petitioner has surfaced in the
supplementary case diary. It does not appear from the records of
appeal that the name of the petitioner was taken by any of the
witnesses.
In the facts and circumstances of the case, in the event of
arrest or surrender within 4 weeks from to-day, petitioner Prasad
Paswan @ Ram Prasad Paswan @ Prasad Ram is directed to be
released on anticipatory bail on his furnishing bail bond of
Rs.10,000/- (ten thousand) with two sureties of the like amount each,
provided one of the bailors must be his close relative, to the
satisfaction of Chief Judicial Magistrate, Gaya in Chandauti
P.S.Case No. 48 of 2006, subject to the conditions laid down u/s
438(2) Cr.P.C. It is expected that the petitioner will co-operate with
investigation.
Jay/ (Shivaji Pandey,J)