IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.35964 of 2010
SUJEET PASWAN
Versus
STATE OF BIHAR
-----------
2. 29.09.2010 Heard learned counsel for the petitioner and
the State.
The petitioner is languishing in jail custody
since 31.03.2010 in a case registered under Sections 395
and 397 of the Indian Penal Code.
It is alleged that informant’s driving licence,
Rs. 500/-, Mobile and Rs. 17,500/- of one Arun Singh
were snatched by the miscreants. The petitioner name
sprang up on the basis of the confession of the co-
accused Binod Paswan.
It is submitted that no recovery has been
made nor the petitioner has been put of T.I. Parade till
date. The impugned order reflects that the petitioner was
involved in four other cases. Statement in Paragraph-10
of the petition reflects that the petitioner is implicated in
four other cases on mere suspicion.
Considering the fact that the name of the
petitioner sprang up in confession of co-accused and no
recovery has been made, let the petitioner namely, Sujeet
Paswan be released on bail on furnishing bail bond of Rs.
10,000/- (ten thousand) with two sureties of the like
amount each to the satisfaction of Sri Thakur Aman
Kumar, Judicial Magistrate, 1st Class, Patna City in
connection with Fatuha P.S. Case No. 92 of 2010.
In view of the serious criminal antecedent
learned Court below will be at liberty to cancel the bail
bond of the petitioner if he fails to appear on three
consecutive dates or gets involved in similar nature of
offence.
Anand Kr. ( Dinesh Kumar Singh, J.)