IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.1871 of 2011
SANOJ PASWAN
Versus
THE STATE OF BIHAR
3 02.02.2011
Heard learned counsel for the petitioner as well as
learned counsel for the state.
The petitioner seeks his bail in connection with
Narpatganj (Fulkaha) P.S. Case No. 248 of 2006 registered
under section-392 of the of the Indian Penal Code.
Although the petitioner is named in the F.I.R. with
specific allegation of snatching the belongings of the
informant but admittedly, the alleged occurrence took place
in the night of 18.09.2006 and the F.I.R. was lodged on
20.09.2006. No explanation of the aforesaid delay has been
given in the written report of the informant.
In course of hearing, Learned counsel for the
petitioner fairly conceded this fact that the petitioner carries
criminal antecedent of three cases but his submission is that
the petitioner has been implicated in this case on account of
political rivalry.
Considering the facts and circumstances as well as
submissions of the parties, the petitioner, namely, Sanoj
Paswan is directed to be released on bail on furnishing bail
bond of Rs 10,000/- (ten thousand) with two sureties of the
like amount each in connection with Narpatganj (Fulkaha)
-2-
P.S. Case No. 248 of 2006 to the satisfaction of Sri D.
Kumar, J.M. Ist Class, Araria.
AKV/- (Hemant Kumar Srivastava,J.)