High Court Patna High Court - Orders

Sugriv Paswan vs The State Of Bihar on 20 September, 2010

Patna High Court – Orders
Sugriv Paswan vs The State Of Bihar on 20 September, 2010
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.20711 of 2010
                           SUGRIV PASWAN
                                 Versus
                         THE STATE OF BIHAR
                                   with
                       Cr.Misc. No.21790 of 2010
                            BINOD PASWAN
                                 Versus
                           STATE OF BIHAR
                                -----------

03. 20.09.2010 Petitioners are languishing in jail in a case

registered under Sections 395, 412 of the I.P.C.

It is alleged that ten unknown persons took

away pump set, mobile phone and cash of the

informant.

It is submitted on behalf of Sugriv Paswan

that his name sprang up on the statement of co-

accused Bind Paswan. Though he has been identified

by one witness Prasuram Singh but after more than

twenty days of remaining in custody and there is no

recovery from the petitioner.

So far as Binod Paswan is concerned, his

name also sprang up in the statement of Parsuram

Singh and the mobile recovered from the petitioner

belongs to his uncle Sanjay Paswan. Though

petitioner’s name surfaced as one of the companions

of the main accused persons.

A statement has been made in para 14 of the

petition that petitioners have no criminal antecedent.
2

Considering the nature of allegation and the

petitioners having no criminal antecedent, let the

petitioners namely 1. Sugriv Paswan 2. Binod Paswan,

be released on bail on furnishing bail bond of Rs.

10,000/-(ten thousand) each with two sureties of the

like amount each to the satisfaction of Chief Judicial

Magistrate, Rohtas at Sasaram in connection with

Akorhigola P.S. Case No. 25 of 2010.

( Dinesh Kumar Singh, J.)
Shageer