IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.44894 of 2010
BISUNI PASWAN @ BISHUNI PASWAN son of Gonar Paswan, resident of
village- Andauli, Police Station- Kishanpur, District- Supaul... Petitioner.
Versus
THE STATE OF BIHAR
-----------
2. 17.03.2011 Heard learned counsel for the petitioner and
learned counsel for the State.
The prayer for bail of the petitioner was earlier
rejected by an order dated 9.11.2009 in Cr. Misc. No.
33405 of 2009 giving him liberty to renew such prayer
after a period of one year.
Mr. Shakil Ahmad Khan, learned senior
counsel appearing on behalf of the petitioner would
submit that the trial of the petitioner has not yet been
concluded and the petitioner has only two more criminal
cases including one complaint case and therefore keeping
in view the offence alleged against him in the present
case, he deserves to be enlarged on bail.
From the impugned order it is clear that the
case is yet to be committed to the court of sessions and
the end of trial of the petitioner is no where in sight.
That being so, this Court would direct for
release of the petitioner, namely, Bisuni Paswan @
2
Bishuni Paswan on bail on furnishing bail bond of Rs.
10,000/- (ten thousand) with two sureties of the like
amount each to the satisfaction of Additional District
Judge, F.T.C. IIIrd, Supaul in connection with Sessions
Trial No. 234 of 2009 (arising out of Kishanpur P. S.
Case No. 147 of 2007), subject to the following
conditions:-
(i) The two bail bonds will be furnished, one by
the Government servant and the other by a close family
relative.
(ii) The petitioner will remain present in course
of trial on each and every day and his absence even for a
single day would automatically entail the consequences
of cancellation of his bail.
(iii) The petitioner in case is now made accused
in any other criminal case, that would itself lead to
cancellation of his bail.
Subject to the aforementioned conditions, the
prayer for bail of the petitioner is allowed.
Kanchan (Mihir Kumar Jha, J.)