IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.34832 of 2011
Hare Ram Paswan
Versus
The State Of Bihar
-----------
2 09-11-2011 Heard learned counsel for the petitioner and learned
Additional Public Prosecutor for the State.
Earlier prayer for bail of the petitioner was rejected by
this court vide order dated 04-03-2011passed in Cr. Misc. No.
1924 of 2011 considering his criminal antecedent as well as this
aspect of the matter that the petitioner has been identified by the
witnesses in Test Identification Parade but this petition has been
filed on behalf of the petitioner on the ground that the petitioner
has been made accused for an offence under Section-392 of the
Indian Penal Code and he is in jail custody since 04-06-2009, i.e.
for more than two years.
Taking into consideration the aforesaid facts and
circumstances as well as submission of the parties, let the
petitioner, namely, Hare Ram Paswan be released on bail on
furnishing bail bonds of Rs 10,000/- (ten thousand) with two
sureties of the like amount each in connection with Nalanda P.S.
Case No. 43 of 2009 to the satisfaction of Chief Judicial
Magistrate, Nalanda at Bihar Sharif subject to condition that the
petitioner shall attend the trial court on each and every date in
person for a period of nine months and if he fails to do so on three
consecutive dates without any genuine reason or within the
above-said period, any new case is registered against the
petitioner, the learned trial court shall be at liberty to cancel the
2
bail bonds of the petitioner. Furthermore, it goes without saying
that the learned trial court shall take all possible steps to conclude
the trial of the petitioner within the above-said period.
(Hemant Kumar Srivastava, J.)
A.K. Vishwakarma/-