IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24950 of 2011
Sita Ram Paswan, S/O-Late Shiv Pujan Paswan
Versus
The State Of Bihar
-----------
02 10.08.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State.
Petitioner is named in the first information report but no
specific overt-act has been attributed against him and it is stated that
extremists left some pamphlets containing the name of those persons
who participated in the alleged crime.
The contention of learned counsel for the petitioner is
that prior to institution of the present case only two cases were
registered against the petitioner and several accused persons have
already been granted privilege of bail by different Benches of this
Court.
Considering the aforesaid facts and circumstances as
well as submissions of the parties, let the petitioner be released on bail
on furnishing bail bonds of Rs. 10,000/- (Ten Thousand) with two
sureties of the like amount each to the satisfaction of Additional
Sessions Judge, Fast Track Court-V, Gaya in connection with
Sessions Trial No. 53 of 2010/301 of 2010 arising out of Paraiya P.S.
Case No. 40 of 2003 subject to condition that one of the sureties must
be close relative of the petitioner.
SHAHZAD ( Hemant Kumar Srivastava, J.)