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.)