IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19644 of 2010
SEWAK PASWAN
Versus
STATE OF BIHAR
-----------
02/ 16.06.2010 Heard learned counsel appearing on behalf of the petitioner
and learned counsel appearing on behalf of the State.
The petitioner is in custody in connection with Trial No.
1286 of 2010 arising out of Sakatpur P.S. Case No. 70 of 2009 for
offences punishable under Sections 25(1-B)a and 26 of the Arms Act.
Learned counsel for the petitioner submits that the petitioner
was earlier arrested in connection with Sakatpur P.S. Case No. 69 of
2009 for offences punishable under Section 392 of the Indian Penal
Code and on the basis of the confessional statement made in the case,
a recovery of pistol was made from the possession of one of the co-
accused Md. Rizwan giving rise to the present case. Learned counsel
submits that the petitioner has remained in custody since 9.9.2009.
Having regard to the submissions aforesaid, let the
petitioner Sewak Paswan be released on bail on furnishing bail bond
of Rs. 10,000/- (rupees ten thousand) with two sureties of the like
amount each to the satisfaction of Chief Judicial Magistrate,
Darbhanga in connection with Trial No. 1286 of 2010 arising out of
Sakatpur P.S. Case No. 70 of 2009 subject to the condition that one of
the bailors would be a close relative of the petitioner who would also
indicate his relationship with the petitioner and would be under a duty
to inform the court below if this petitioner is involved in any further
-2-
case of similar nature and whereafter the court below would be at
liberty to initiate proceedings for cancellation of his bail bonds and for
taking him into custody.
S.Sb/- (Jyoti Saran, J.)