High Court Patna High Court - Orders

Raj Kumar Paswan vs The State Of Bihar on 1 October, 2010

Patna High Court – Orders
Raj Kumar Paswan vs The State Of Bihar on 1 October, 2010
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Cr.Misc. No.28426 of 2010
RAJ KUMAR PASWAN son of Manik Paswan, resident of Mohalla- Tripolia,
Pathari Ghat, PS- Alamganj, District- Patna... Petitioner.
                                       Versus
                            THE STATE OF BIHAR
                                      -----------

2. 01.10.2010 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 30.11.2009 in Cr. Misc. No.

38231 of 2009 with an observation that the petitioner may

renew his prayer for bail after completing one year of his

judicial custody.

Learned counsel for the petitioner would submit

that the petitioner is in custody since 4.8.2009 and has

completed the period of one year of judicial custody.

Considering this aspect, this Court would direct

for release of the petitioner, namely, Raj Kumar Paswan

on bail on furnishing bail bond of Rs. 10,000/- (ten

thousand) with two sureties of the like amount each to the

satisfaction of Railway Judicial Magistrate, Patna in

connection with Bakhtiarpur (Fatuha) Rail P. S. Case No.

51 of 2009, subject to the following conditions:-

(i) The two bail bonds will be furnished, one by
2

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.

kanchan                           (Mihir Kumar Jha, J.)