High Court Patna High Court - Orders

Gopal Paswan vs The State Of Bihar on 20 April, 2011

Patna High Court – Orders
Gopal Paswan vs The State Of Bihar on 20 April, 2011
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                     Cr.Misc. No.3409 of 2011
Gopal Paswan, son of late Bhupan Paswan, resident of Village
Mohanpur, P.S. Samastipur Muffasil, District Samastipur.
                                                ------- Petitioner
                               Versus
The State of Bihar                              ------ Opp. Party
                            -----------

3 20.4.2011 Heard learned counsel for the

petitioner and counsel for the State.

The prayer for bail of the

petitioner was earlier rejected by an order

dated 18.9.2009 in Cr. Misc. No. 8268 of 2009

with a liberty that he could renew his prayer

for bail after expiry of a period of one

year.

Learned counsel for the petitioner

would submit that not only the aforesaid

period of one year has been completed but the

victim girl has also been examined in course

of trial and she has not named the petitioner

to be one of the members of the mob, which

had allegedly kidnapped her. He would also

draw attention to an order of this Court

dated 6.4.2010 in Cr. Misc. No. 36776 of 2009

(Suresh Mahto Vs. State of Bihar) to submit

that the said co-accused, whose case also

stands on the same footing, has been directed

to be enlarged on bail.

2

Considering all these aspects as also

the fact that the trial court has observed in

its order dated 7.1.2011 that after

examination of the important witnesses

including the victim girl and her mother, the

informant, rest of the witnesses, having been

not turning up for their evidence, are

delaying the conclusion of the trial, this

Court would direct for release of the

petitioner, namely, Gopal 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 1st

Additional Sessions Judge, Samastipur in

connection with S.T. No. 83 of 2009 arising

out of Musrigharari P.S. Case No. 87 of 2008,

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.

3

(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.

Rsh                                   (Mihir Kumar Jha, J.)