IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.2507 of 2011
ASTA PANDIT
Versus
THE STATE OF BIHAR
-----------
2 09.03.2011 Heard learned counsel for the petitioner as well as learned
Addl. Public Prosecutor for the State.
Petitioner seeks his bail in connection with Rupaspur P.S.
Case no.38/2010 registered under section 307 and other minor
sections of the IPC, 25(I-b)a,26,27 of the Arms Act and 3/ 4 of the
Explosive Substance Act.
Admittedly, above stated case was registered against
unknown and in course of investigation one Deepak Das was arrested
and confessed his guilt disclosing the name of this petitioner as his
associate and further disclosed that he as well as other accused
including petitioner were hired to kill the informant. Admittedly,
petitioner is languishing in jail custody since 17.9.2010 but up till now
he has not been put on TI Parade.
In view of the facts and circumstances as well as
submissions of the parties, let the petitioner Asta Pandit be released on
bail on furnishing bail bond of Rs 10,000/- (ten thousand) each with
two sureties of the like amount each to the satisfaction of the Addl.
Chief Judicial Magistrate, Danapur district Patna in Rupaspur P.S.
Case no. 38 of 2010.
Since the petitioner is resident of West Bengal, one of the
sureties must be local and holder of the landed property.
Shahid (Hemant Kumar Srivastava,J.)