High Court Patna High Court - Orders

Pappu Paswan & Anr. vs The State Of Bihar on 28 July, 2011

Patna High Court – Orders
Pappu Paswan & Anr. vs The State Of Bihar on 28 July, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.23029 of 2011
                 1. Pappu Paswan, Son of Late Shiv Narayan Paswan
                 2. Deepak Paswan, Son of Bhushan Paswan
                                                 Versus
                                        The State Of Bihar
                                               -----------

2. 28.7.2011 Heard learned counsel for the petitioners and the

State.

The petitioners seek bail in a case instituted for

the offence under Sections 363 and 366 of the Indian Penal

Code.

Considering that for misuse of privilege of bail, the

petitioners have remained in custody since 23.4.2011, let the

petitioners above named, be released on bail on furnishing bail

bond of Rs. 5,000/- (Five thousand) each with two sureties of

the like amount each or any other surety to be fixed by the court

concerned to the satisfaction of Additional Sessions Judge,

Khagaria, in connection with S.C. No. 298A of 2006 arising out

of Bharat Khand (Parbatta) P.S. Case No. 42 of 2006, G.R. No.

388 of 2006 subject to the following conditions: (i) That one of

the bailors will be a close relative of the petitioners, who will

give an affidavit giving genealogy as to how he is related with

the petitioners. The bailor will undertake to furnish information

to the court about any change in the address of the petitioners.

(ii) That the petitioners will be well represented on each date

and if they fail to do so on two consecutive dates, their bail will

be liable to be cancelled.

2

It is made clear that the petitioners will be

personally present on each date.

( Anjana Prakash, J.)
S.Ali