High Court Patna High Court - Orders

Rajendra Paswan @ Rajo Paswan vs State Of Bihar on 14 December, 2010

Patna High Court – Orders
Rajendra Paswan @ Rajo Paswan vs State Of Bihar on 14 December, 2010
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                       CR. APP (DB) No.287 of 2009
                  RAJENDRA PASWAN @ RAJO PASWAN
                                 Versus
                            STATE OF BIHAR
                                -----------

07/ 14.12.2010 I.A. No. 2277 of 2010

By filing this application prayer for bail

on behalf of sole appellant Rajendra Paswan @

Rajo Paswan has been renewed, which was

earlier rejected by order dated 10.7.2009. The

evidence of P.W. 6, informant is that this

appellant along with other named accused

persons came and took away her son.

Counsel for the appellant submits that

there being no specific overt act against this

appellant, who has already in custody for four

years and three years and nine months, his

prayer should be allowed.

Considering this fact, prayer for bail on

behalf of appellant Rajendra Paswan @ Rajo

Paswan is allowed. During the pendency of this

appeal, he is directed to be released on bail on

furnishing bail bond of Rs.10,000/- (ten
2

thousand) with two sureties of the like amount

each to the satisfaction of Additional Sessions

Judge, F.T.C. II, Nalanda in connection with

Sessions Trial No. 568 of 1996.

Realization of fine shall remain stayed.

(Mridula Mishra, J.)

(Dharnidhar Jha, J.)
DKS/