High Court Patna High Court - Orders

Sanoj Paswan vs State Of Bihar on 25 June, 2010

Patna High Court – Orders
Sanoj Paswan vs State Of Bihar on 25 June, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.21054 of 2010
                                   SANOJ PASWAN .
                                      Versus
                                  STATE OF BIHAR .
                                   -----------

2/ 25/06/2010 Heard learned counsel for the petitioner and

learned counsel for the State.

The defence of the petitioner in a police case

under Sections- 399 and 402 of Indian Penal Code is of

false implication along with his father when co-accused

named and apprehended along with him has been

enlarged on bail in Cr. Misc. No.487/10.

Co-accused was possessed of one cartridge

when the petitioner is alleged to be possessed of a loaded

country-made with three cartridges.

Considering the defence that it was highly

unlikely that he was prepared to commit dacoity along

with his own father, if the petitioner has no antecedents

and is not a named accused in any police case registered

prior to the institution of the present let the petitioner

above named be enlarged on bail upon furnishing the

bail-bonds of Rs.20,000/- (twenty thousand) along with

two sureties of the like amount each to the satisfaction of

Chief Judicial Magistrate, Araria in connection with

Narpatganj P.S. Case No.131 of 2009.

KC                                           ( Navin Sinha, J.)