IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.24997 of 2011
Radhey Paswan, son of Late Ramchandra Paswan, resident
of Village Tekna, P.S. Bodh Gaya, District- Gaya....
..Petitioner
Versus
The State Of Bihar.....
...Opposite Party
.................
For the Petitioner : Mr. Rashid Izhar, Advocate
For the State : Mr. Ram Priyasharan Singh, A.P.P
……………………….
3 19.10.2011 Heard learned counsel for the petitioner
and the learned A.P.P. for the State and also
perused the report kept at Flag- A.
The petitioner seeks bail in a case
registered for the offence under Section 395 of the
Indian Penal Code.
Petitioner’s prayer for bail has been
rejected twice, firstly vide order dated 22.05.2009
passed in Cr.Misc. No. 17659 of 2009 and again
vide order dated 19.01.2011 passed in Cr. Misc.
No. 30583 of 2010, copy of the orders have been
appended as Annexure- 1 series.
It has been submitted on behalf of the
petitioner that he is in custody since 05.07.2008,
2
i.e., more than three years. However, from the
report kept at Flag- A, it appears that the trial has
not commenced as yet, as the dates are being fixed
for appearance of the absentee accused. Learned
counsel for the petitioner also submitted that co-
accused, namely, Vijay Das has already been
granted bail by another Bench of this Court.
Having regard to the facts and the
circumstances of the case, the petitioner, Radhey
Paswan, is directed to be released on bail on his
furnishing bail bond of Rs.10,000/-(Rupees Ten
Thousand) with two sureties of the like amount
each to the satisfaction of the S.D.J.M.,
Sherghati, Gaya in connection with Amas P.S.
Case No.82/2008 with a further condition that
one of the bailors of the petitioner must be the
close relative of his family member, who will
file affidavit before the court below giving full
genealogy showing his or her relationship with
the petitioner. Further, after his release in this
case, if the petitioner is again found to be
involved in criminal case of similar nature, the
3
court concerned would be at liberty to take steps
for cancellation of his bail bonds.
(Dr. Ravi Ranjan, J.)
Sanjay-II