IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.42110 of 2010
RAMESH KUMAR PASWAN, SON OF LATE HARICHARAN PASWAN.
Versus
THE STATE OF BIHAR
-----------
03 14.01.2011 Heard learned counsel for the petitioner as well
as learned P.P. for the State.
Petitioner is in judicial custody since 21.06.2010
in connection with Sasaram (Town) P.S. Case No. 563 of 2010
registered under Sections 399, 402 of the Indian Penal Code
and 25(1-b) a, 26 of the Arms Act.
Allegedly, one country made loaded pistol was
recovered from the possession of the petitioner when he had
assembled along with others to make preparation of the
dacoity.
Learned Public Prosecutor points out that
petitioner carries criminal antecedent of two cases but the
submission of learned counsel for the petitioner is that the
petitioner has already been granted bail in the above stated two
cases.
Considering the above stated submissions as
well as period of detention of the petitioner in jail custody
above named petitioner is directed to be released on bail on
furnishing bail bonds of Rs. 10,000/- (Ten Thousand) with two
sureties of the like amount each to the satisfaction of
Additional Sessions Judge-Vth, Rohtas at Sasaram in
connection with Sessions Trial No. 359 of 2010 arising out of
above stated Sasaram (Town) P.S. Case No. 563 of 2010
subject to condition that one of the sureties must be local and
holder of landed property.
Shahzad (Hemant Kumar Srivastava, J )