High Court Patna High Court - Orders

Lallan Paswan vs State Of Bihar on 25 June, 2010

Patna High Court – Orders
Lallan Paswan vs State Of Bihar on 25 June, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Cr.Misc. No.8033 of 2010
                                         LALLAN PASWAN
                     S/o late Maryad Paswan resident of village Lohara P.S. Chainpur
                                     Dist. Kaimur at Bhabua           Petitioner
                                                 Versus
                           STATE OF BIHAR                          Opp. Party
                                               -----------

05/ 25.06.2010 Heard learned counsel for the petitioner and the State.

The petitioner is languishing in jail since 7.4.2008 in a

case registered under sections 302, 120B and other allied sections of

the Indian Penal Code, 27of the Arms Act as well as 17 of the

Criminal Law Amendment Act.

It is alleged that several persons fired including the

petitioner due to which son of the informant succumbed to the injury.

It is submitted by learned counsel for the petitioner that

initial firing has been alleged against Shankar Ram and thereafter

others also fired including the petitioner. The informant has been

examined during trial as PW1 where he has retracted from the

averment in the FIR. Moreover, other witness PW2 has not supported

the case against the petitioner. Though apart from the present case,

there are two other cases against the petitioner which got reflected

from the criminal antecedent report at flag “A”.

Learned counsel for the State after going though the

deposition of the informant submits that the informant has retracted

from his initial averment but in the FIR there is specific allegation

against the petitioner.

Considering the deposition of the informant, let the

petitioner be released on bail in connection with Chainpur P.S. Case
-2-

no. 7 of 1999 on furnishing bail bond of Rs 10,000-/ with two sureties

of the like amount each to the satisfaction of the Ist Additional

Sessions Judge, Kaimura at Bhabua in Sessions Trial No.106 of 2008.

The trial court will accept the bail bond only when

petitioner is involved in two other cases apart from the present one

and will positively cancel the bail bond of the petitioner if he fails to

appear on two consecutive dates during trial.

shahid                                             (Dinesh Kumar Singh,J))