High Court Patna High Court - Orders

Lal Bahadur Paswan vs State Of Bihar on 29 September, 2010

Patna High Court – Orders
Lal Bahadur Paswan vs State Of Bihar on 29 September, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA

                              Cr.Misc. No.22475 of 2010

                   LAL BAHADUR PASWAN, S/O LATE RAM PRASAD PASWAN
                   R/O VILLAGE RANIPUR, P.S. PHULWARISHARIF,
                   DISTRICT-PATNA.
                                                  --PETITIONER

                                            Versus

                     THE    STATE OF BIHAR                 --OPP.PARTY


3   29.09.2010

Heard learned counsel for the petitioner and

learned Additional Public Prosecutor for the State.

Petitioner is not named in the case and, as

submitted, under similarly situated circumstances co-accused,

Md. Majeed, has been granted the privilege by a Bench of this

court by order dated 14th January, 2010 passed in Cr.Misc. no.

35960 of 2009 on certain grounds which equally holds good

for the petitioner also.

Considering the facts and circumstances, the

petitioner, in the event of his arrest or surrender within four

weeks from today, is directed to be enlarged on bail on his

furnishing bonds of Rs.10,000/- (Rupees ten thousand) with

two sureties of the like amount each to the satisfaction of the

Chief Judicial Magistrate, Patna, in Phulwarisharif P.S. Case

no. 212 of 2009, subject to the conditions laid down in

Section 438(2) of the Code of Criminal Procedure with
2

additional condition that the petitioner shall remain present

before the court below for one year or till disposal of the

case, whichever is earlier. If the petitioner fails to remain

present on two consecutive dates without any reasonable

explanation the privilege granted shall be deemed to be

cancelled.

(Akhilesh Chandra, J.)

AAhmad