High Court Patna High Court - Orders

Munni Paswan @ Babajee vs The State Of Bihar on 9 August, 2010

Patna High Court – Orders
Munni Paswan @ Babajee vs The State Of Bihar on 9 August, 2010
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                     Cr.Misc. No.18219 of 2010
Munni Paswan @ Babajee, S/o Bindeshwar Paswan, Resident of
Village Nazirpur, P.S. Ahiyapur, District Muzaffarpur.
                                                ------- Petitioner
                               Versus
The State of Bihar                               ----- Opp. Party
                            -----------

3 09.08.2010 Heard learned counsel for the

petitioner and counsel for the State.

Earlier the prayer for bail of the

petitioner was rejected by an order dated

26.3.2009 in Cr. Misc. No. 50814 of 2008 with

an observation that the petitioner may renew

his prayer for bail after completing one year

of further custody from the date of such

order.

In view of the aforesaid

observation, as the petitioner has already

completed one further year of judicial

custody from the date of rejection of his

prayer for bail, this Court would direct for

release of the petitioner, namely, Munni

Paswan @ Babajee on bail on furnishing bail

bond of Rs. 10,000/- (ten thousand) with two

sureties of the like amount each to the

satisfaction of Chief Judicial Magistrate,

Muzaffarpur in connection with Ahiyapur P.S.

Case No. 202 of 2008, subject to the
2

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.

(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.)