High Court Patna High Court - Orders

Sanjeev Paswan vs The State Of Bihar on 22 June, 2011

Patna High Court – Orders
Sanjeev Paswan vs The State Of Bihar on 22 June, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Cr.Misc. No.12649 of 2011
                                         SANJEEV PASWAN
                                                Versus
                                       THE STATE OF BIHAR
                                               -----------

2. 22.06.2011. Petitioner is in custody since 6.4.2009.

Allegation against him is that he gave dagger blow at

the stomach of the informant.

Counsel for the petitioner, referring to the impugned

order, submits that there is no injury report in the case diary,

rather on explanation, the IO submitted three injury reports of the

informant prepared by different doctors.

In the facts and circumstances of the case, let the

petitioner as above be released on bail on furnishing bail bond of

Rs.5,000/- (five thousand) with two sureties of the like amount

each to the satisfaction of the Additional Chief Judicial

Magistrate, Patna City in Malsalami Police Station Case No. 44 of

2009.

Petitioner would not absent physically for more than

two consecutive dates at a stretch, till four witnesses are examined

in trial, otherwise his bail bond would be cancelled.

Shashi.                                        (Samarendra Pratap Singh, J.)