High Court Patna High Court - Orders

Arun Paswan vs State Of Bihar on 3 February, 2011

Patna High Court – Orders
Arun Paswan vs State Of Bihar on 3 February, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                CR. APP (DB) No.221 of 2010
                                       ARUN PASWAN
                                             Versus
                                      STATE OF BIHAR
                                           -----------

4 03-02-2011 Heard learned counsel for the appellant and

learned counsel for the State in respect of appellant’s prayer

for bail.

The appellant has been convicted for offence of

kidnapping and other allied offences on the basis of

statement of victim boy, PW 4. Inter alia, it has been

submitted that appellant has remained in custody for six

years and eight months. It has further been pointed out that

this appeal is pending in this court since about one year.

In the facts of the case, considering the period of

custody, the prayer for bail is allowed.

During the pendency of the appeal, let the

appellant, namely, Arun Paswan be released on bail on

furnishing bail bond of Rs. 10,000/- (rupees ten thousand)

with two sureties of the like amount each to the satisfaction

of Additional Sessions Judge II, Jehanabad in connection

with Sessions Trial no. 194 of 2004/ 04 of 2009.



                                          (Shiva Kirti Singh, J.)


BKS/-                                      (Gopal Prasad, J.)