IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22498 of 2011
Dilip Paswan, S/O-Lochai Paswan @ Lochan Paswan
Versus
The State Of Bihar
-----------
02 26.07.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State.
Petitioner is languishing in jail custody since 06.04.2011
in connection with Jay Nagar P.S. Case No. 121 of 2000 registered
under Sections 25(1-b) 26 and 35 of the Arms Act.
Admittedly, nothing has been recovered from conscious
possession of the petitioner nor he was caught at the spot.
It appears from perusal of the impugned order that
petitioner was declared absconder by the learned court below and he
could be remanded in this case on 06.04.2011.
The contention of learned counsel for the petitioner is
that neither any notice nor any process was ever served upon the
petitioner and he was not aware about the institution of the present
case against him.
Considering the aforesaid facts and circumstances as
well as submissions of the parties, let the petitioner be released on bail
on furnishing bail bonds of Rs. 10,000/- (Ten Thousand) with two
sureties of the like amount each to the satisfaction of Chief Judicial
Magistrate, Madhubani in connection with Jay Nagar P.S. Case No.
121 of 2000.
SHAHZAD ( Hemant Kumar Srivastava, J.)