IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21909 of 2010
PAPPU PASWAN
Versus
STATE OF BIHAR
-----------
2. 29.6.2010 Heard learned counsel appearing on behalf of
the petitioner and learned counsel appearing on behalf
of the State.
The petitioner is in custody in connection with
S.T. No. 484 of 2010 arising from Barhara P.S. Case No.
77 of 2009 for offence punishable under Section 302 of
the Indian Penal Code. Subsequently Sections 328 and
120B was added to the set of charges.
Learned counsel for the petitioner with
reference to the statement of allegation as set out in the
FIR submits that the petitioner is neither named therein
nor any allegation has been set out against him.
Learned counsel further submits that the informant
himself has mentioned that his mother-in-law informed
him that Co-accused Gajju Paswan has administered
‘Rogar’ mixed water to his son Mithun Rishideo and
Budhan Rishideo, stating it to be toddy.
Learned counsel thus submits that in absence
of any allegation against the petitioner, he has been
wrongfully involved in the present proceeding merely on
suspicion, the basis of a threatening said to have been
given by him some time back.
2
Taking into consideration the circumstances
and submissions of learned counsel, let the petitioner,
namely, Pappu Paswan be released on bail on
furnishing bail bonds of Rs. 10,000/- (ten thousand)
with two sureties of like amount each to the satisfaction
of the Additional Sessions Judge, F.T.C.- 6, Purnea ,
in connection with S.T. No.484/2010 (arising out of
Barhara P.S. Case No. 77/2009), subject to the
condition that the petitioner would ensure his
representation in the trial on each and every date fixed
and upon failure on his part to ensure his
representation in the Court on two consecutive dates
without reasonable explanation to the satisfaction of the
Court below would confer liberty to the Court
concerned, to initiate proceeding for cancellation of his
bail bonds and for taking him into custody.
Anand Kr. ( Jyoti Saran, J.)