IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22272 of 2010
SANTOSH PASWAN
Versus
THE STATE OF BIHAR
-----------
02. 09.07.2010 Petitioner is languishing in jail in connection with a
case registered under Sections 395, 397 of the I.P.C.
Petitioner’s name sprang up in the extra judicial
confession of co-accused. There is no recovery from the
petitioner nor petitioner has been put on T.I. parade till date.
It is submitted by learned counsel for the petitioner
that petitioner is involved only in one other case under the
Arms Act.
Considering the period under custody, no recovery
from the petitioner, petitioner has not been put on T.I.
parade, let the petitioner namely Santosh Paswan be released
on bail on furnishing bail bond of Rs. 10,000/-(ten thousand)
with two sureties of the like amount each to the satisfaction
of learned Railway Judicial Magistrate, Khagaria in
connection with Khagaria Rail P.S. Case No. 49 of 2009, G.R.
® No. 87 of 2009.
Learned Magistrate will however not accept the bail
bond of the petitioner if petitioner is found in more than one
case apart from the present case.
Shageer ( Dinesh Kumar Singh, J.)