IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.34628 of 2010
PANNA LAL PASWAN .
S/o Late Tofi Paswan
Petitioner
Versus
STATE OF BIHAR Opposite Party
-----------
02/ 22.09.2010 Heard learned counsel for the petitioner as well as learned
P.P. for the State.
Admittedly, petitioner was granted bail in the year 2002 and
subsequently he jumped bail on 3.9.2005. The petitioner was
remanded to jail custody in the case on 22.7.2010.
Submission of learned counsel for the petitioner is that as a
matter of fact the petitioner had gone outside the State in connection
with his livelihood and when he returned back, unfortunately, he got
fractured on his leg.
Considering the facts and circumstances of the case as well
as submissions of the parties, I direct the petitioner to be released on
bail in connection with Chhatapur P.S. Case no. 61 of 1997 on
furnishing bail bond of Rs 10,000-/ with two sureties of the like
amount each to the satisfaction of Additional Sessions Judge-cum-
Fast Track Court No. III, Supaul in Sessions Trial no. 38/1999 subject
to the condition that one of the sureties must be close relative of the
petitioner and holder of the landed property.
shahid (Hemant Kumar Srivastava,J))