IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.16329 of 2010
SAJJAN PASWAN, son of Jhabbu Paswan, resident of village - Rahua,
P.S. - Khagaria, Distt. - Khagaria.
-------- Petitioner.
Versus
THE STATE OF BIHAR ---- Opposite Party.
-------
04. 29.10.2010 Heard learned counsel for the petitioner
and learned Additional Public Prosecutor for
the State who is armed with carbon copy of the
case diary up to paragraph 33 dated 28.07.2010.
Petitioner is named accused in this
case, but only on the basis of extra judicial
confession of the co-apprehended accused, there
is nothing more against the petitioner nor he
carries any criminal antecedent.
Considering the facts and circumstances
of the case, in the event of his
arrest/surrender before the court below within
four weeks of receipt of the copy of this
order, petitioner, namely, Sajjan Paswan, is
directed to be released on bail on furnishing
bail bond of Rs. 10,000/- (ten thousand only)
with two sureties of the like amount each to
the satisfaction of Chief Judicial Magistrate,
Khagaria, in connection with Khagaria P.S. Case
No. 36 of 2010, G.R. No. 153 of 2010, subject
-2-
to condition laid down under Section 438(2) of
the Criminal Procedure Code with additional
condition to remain physically present before
the court below on each and every date till
disposal of the case, in case of failure on two
consecutive dates, the liberty shall be deemed
to be cancelled.
Rajeev/ (Akhilesh Chandra, J.)