High Court Patna High Court - Orders

Ranjeet Paswan @ Ranjeet Kumar … vs The State Of Bihar on 11 March, 2011

Patna High Court – Orders
Ranjeet Paswan @ Ranjeet Kumar … vs The State Of Bihar on 11 March, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.2729 of 2011
                    RANJEET PASWAN @ RANJEET KUMAR PASWAN
                                              Versus
                                    THE STATE OF BIHAR
                                            -----------

02/ 11.03.2011 Heard learned counsel for the petitioner as well as learned

P.P. for the State.

Petitioner is not named in the first information report and it

appears from perusal of the photo copy of the seizure list that stolen

motorcycle and Bolero have not been recovered from his conscious

possession. Although learned Addl. Sessions Judge has mentioned in

his impugned order that petitioner is accused in criminal cases but the

learned counsel for the petitioner points out that Investigating Officer

has specifically mentioned at para 66 of the case diary that petitioner

does not have any criminal antecedent.

Taking into consideration the above stated submissions, let

petitioner Ranjeet Paswan @ Ranjeet Kumar Paswan be released on

bail on furnishing bail bond of Rs 10,000/- with two sureties of the

like amount each to the satisfaction of the Chief Judicial Magistrate,

Vaishali at Hajipur in Hajipur Town P.S. Case no. 346 of 2010.

      shahid                                                 (Hemant Kumar Srivastava,J)