High Court Patna High Court - Orders

Subhash Paswan vs The State Of Bihar on 1 October, 2010

Patna High Court – Orders
Subhash Paswan vs The State Of Bihar on 1 October, 2010
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.26989 of 2010
SUBHASH PASWAN, son of Late Bengali Paswan, resident of village Badiha,
Police Station Nagarnausa, District- Nalanda.
                                                                  ... Petitioner.
                                       Versus
                             THE STATE OF BIHAR
                                      -----------

3. 01.10.2010 Heard learned counsel for the petitioner and

counsel for the State.

Earlier the prayer for bail of the petitioner was

rejected by an order dated 17.9.2009 in Cr. Misc. No.

32670 of 2009 with an observation that the petitioner may

renew his prayer for bail after completing one year of his

judicial custody.

Counsel for the petitioner submits that the

petitioner has remained in custody since 8.7.2009 and has

completed the period of one year of judicial custody.

Considering this aspect, this Court would direct

for release of the petitioner, namely, Subhash Paswan on

bail on furnishing bail bond of Rs. 10,000/- (ten thousand)

with two sureties of the like amount each to the

satisfaction of IIIrd Additional Sessions Judge, Hilsa,

Nalanda in connection with S. Tr. No. 174 of 2010 (arising

out of Nagar Nausa P.S. Case No. 73 of 2009) subject to

the following conditions:-

2

(i) The two bail bonds will be furnished, one by

the Government servant and the other by a close family

relative.

(ii) The petitioner will remain present in course

of trial on each and every day and his absence even for a

single day would automatically entail the consequences of

cancellation of his bail.

(iii) The petitioner in case is now made accused

in any other criminal case, that would itself lead to

cancellation of his bail.

Subject to the aforementioned conditions, the

prayer for bail of the petitioner is allowed.

kanchan                           (Mihir Kumar Jha, J.)