IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.18415 of 2011
Ramnath Paswan
Versus
The State Of Bihar
----------------------------------
04. 20.10.2011 Heard learned counsel for the petitioner and learned
counsel for the State.
For misuse of privilege of bail for a period of nearabout six
years and three months, petitioner remained in custody for a period of
nearabout six and half months and charge is also framed.
Accordingly, let the above named petitioner be
released on bail on furnishing bail bond of Rs. 10,000/- (ten
thousand) with two sureties of the like amount each to the
satisfaction of the Addl. Sessions Judge, F.T.C.-IV, Aurangabad in
connection with S. Tr. No.81/ 92/ 95 of 2010 arising out of
Kutumba (Amba) P. S. Case No.140 of 1991.
Vikash ( Mandhata Singh, J.)