IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.32599 of 2010
Pintu Paswan, S/O Sri Kishori Paswan, resident of Village-
Lakhanpur, P.S. Muffasil, District-Gaya -------- Petitioner
Versus
STATE OF BIHAR
-----------
04 26-03-2011 Heard Sri Nand Kishore Prasad Sinha, learned counsel
for the petitioner and Sri Aditya Narayan Singh, learned Addl.
Public Prosecutor.
The petitioner, who apprehends arrest in connection
with Gaya R.P.F. Case No.30 of 2009 registered for the offence
under Section 3 of the R.P. ( U.P.) Act, has prayed for grant of
anticipatory bail.
The F.I.R. was lodged against two accused persons. It
was submitted by learned counsel for the petitioner that only on
confessional statement of co-accused Arun Mahto, the petitioner
has been implicated in the present case. No recovery was made
from the possession of the petitioner nor the petitioner was put on
T.I.Parade. It was submitted by learned counsel for the petitioner
that the petitioner is having clean antecedent.
In view of the facts and circumstances of the case, let
the petitioner above named be enlarged on bail in the event of his
arrest or surrender before the court below within one month from
today on furnishing bail bond of Rs.10,000/- ( ten thousand) with
two sureties of the like amount each to the satisfaction of the
learned Railway Judicial Magistrate, Gaya in connection with
Gaya R.P.F. Case No.30 of 2009 subject to the condition laid
2
down in Section 438 (2 ) of the Code of Criminal Procedure.
NKS/- ( Rakesh Kumar,J.)