IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No. 26976 of 2011
1. Chandan Paswan S/O Suresh Paswan R/O Vill.
Jogta, P.S. Chandi, Distt. Bhojpur.
Versus
1. The State of Bihar
-------------
03. 18.10.2011 The petitioner was granted provisional bail by order
dated 18.08.2011 on the ground that he was ready to accept
the evidence that was being led in trial on behalf of the
prosecution and his father was ready to surrender in the Court
below.
A supplementary-affidavit has been filed bringing on
record that the father of the petitioner has surrendered in S.Tr.
No. 119/10 pending before the 2nd Additional Sessions Judge,
Bhojpur, Ara and there is no persons absconding.
In view of such, provisional bail granted to the
petitioner is hereby confirmed subject to the condition that the
petitioner will be well represented on each date and if he fails to
do so on two consecutive dates, his bail will be liable to be
cancelled.
It is made clear that the petitioner has given an
undertaking before this Court that he is ready to accept the
evidence that has already been led on behalf of the prosecution.
(Anjana Prakash, J.)
Vikash/-