IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.8943 of 2010
RANJEET KUMAR @ RANJIT KUMAR PASWAN, Son of Sri
Vasudev Paswan, resident of Village- Rahi, P.S. Vikram, District-
Patna..............................................................................Petitioner.
Versus
THE STATE OF BIHAR...............................................Opposite Party.
-----------
04. 30.06.2010. Heard learned counsel for the petioner
and the State.
The petitioner is languishing in jail
since 13.10.2007 in a case registered under
Section 395 of the Indian Penal Code.
The petitioner was apprehended on
12.10.2007 and one country made loaded pistol
was recovered and subsequently a case under
the Arms Act was registered. Subsequently on
13.10.2007 the petitioner was remanded in the
present case and was identified by two
witnesses.
It is submitted by the learned counsel
for the petitioner that the petitioner has
been identified after 93 days of remaining in
custody. Moreover, similarly situated accused
Dilip Kumar has been granted bail vide Cr.
Misc. No. 11482 of 2009.
It is further submitted that the
petitioner is not involved in any other case
apart from the present case and other case
registered under the Arms Act.
2
Considering the fact that T.I.P. has
been held after 93 days of remaining in
custody and the period under custody, let the
petitioner, Ranjeet Kumar @ Ranjit Kumar
Paswan, 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 learned Additional
Sessions Judge-XII, Patna, in Sessions Trial
No. 903 of 2008 arising out of Kotwali P.S.
Case No. 415 of 2007.
It is made clear that the trial will
not be accepted if he is involved in more
than two cases including the present one and
the trial court will be at liberty to cancel
the bail of the petitioner if he fails to
appear on two consecutive dates during trial
or he gets himself involved in any such
offences.
U.K. (Dinesh Kumar Singh,J)