IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.12152 of 2011
UDAI PASWAN, SON OF RAMDEO PASWAN, RESIDENT OF
VILLAGE JANALPUR, P.S. PARAIYA, DISTRICT GAYA....
...PETITIONER
Versus
THE STATE OF BIHAR
..........
For the Petitioner : Mr. Rudal Prasad, Advocate
For the State : A.P.P.
———–
02/ 13.04.2011 Heard learned counsel for the petitioner and learned
counsel for the State.
2. Petitioner is an accused for offences punishable
under sections 394 and 302 of the Penal Code.
3. It transpires that earlier also the petitioner filed Cr.
Misc. No. 16266 of 2010 for the same relief, but the said petition
was rejected vide order dated 14.07.2010 with a liberty to the
petitioner to move again after completion of three years in custody.
Learned counsel for the petitioner submits that he has remained in
custody for more than three years. Other co-accused person
Indradeo Paswan has already been released on bail by an order of a
Bench of this Court dated 22.05.2009 passed in Cr. Misc. No. 5365
of 2009 (Annexure 3).
4. Considering the aforementioned facts and
circumstances, this petition for bail is allowed. Accordingly, let the
sole petitioner, namely, Udai Paswan be released on bail on
executing bail bond of Rs. 10,000.00 (ten thousand) with two
sureties of the like amount each to the satisfaction of learned
Additional District and Sessions Judge-1V, Aurangabad in
2
connection with Sessions Trial No. 213 of 2009/640 of 2009, arising
out of Rafiganj P.S. Case No. 62 of 2007.
MPS/ ( S. N. Hussain, J. )