IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.26595 of 2011
Shobha Paswan
Versus
The State Of Bihar
-----------
04/ 18.11.2011 Heard learned counsel for the petitioner as well as
learned Addl. Public Prosecutor for the State.
Petitioner is in jail custody since 27.12.2010 in a case
registered under section 379/34 of the IPC and subsequently,
section 411 of the IPC was added when the petitioner was caught
with stolen tractor.
The contention of learned counsel for the petitioner is
that the petitioner is driver and, as a matter of fact, he was not
aware about this fact that seized tractor was stolen property.
Considering the aforesaid submissions as well as period
of detention of the petitioner in jail custody and also keeping in
mind that petitioner does not have any criminal antecedent, let the
petitioner, Shobha Paswan, be released on bail on furnishing bail
bonds of Rs 10,000/- with two sureties of the like amount each to
the satisfaction of the Addl. Chief Judicial Magistrate, Danapur,
Patna in Maner P.S. Case no. 325/2010.
shahid (Hemant Kumar Srivastava,J)