High Court Patna High Court - Orders

Vivek Kumar Paswan @ Chintu vs State Of Bihar on 5 August, 2010

Patna High Court – Orders
Vivek Kumar Paswan @ Chintu vs State Of Bihar on 5 August, 2010
           IN THE HIGH COURT OF JUDICATURE AT PATNA
                   Cr.Misc. No.18148 of 2010
                  VIVEK KUMAR PASWAN @ CHINTU
                             Versus
                         STATE OF BIHAR
                          -----------

4 05.08.2010 Heard learned counsel appearing on behalf

of the petitioner and learned counsel appearing

on behalf of the State.

The petitioner is in custody in connection

with Nabinagar P.S. Case No. 15 of 2009 for

offences punishable under Sections 25

(1-B)a/26/35 of the Arms Act.

Considering the submission of learned

counsel for the petitioner that apart from the

cases in question, the petitioner is named in

one more case arising from Gorhwa P.S. Case

No. 2 of 2007 and that he has remained in

custody since 20.2.2009 for the alleged

offence, let the petitioner namely, Vivek Kumar

Paswan @ Chintu, be released on bail on

furnishing bail bonds of Rs. 10,000/- with two

sureties of the like amount to the satisfaction

of learned Chief Judicial Magistrate,

Aurangabad in connection with Nabinagar P.S.

Case No.15 of2009 subject to the condition that

the father of the petitioner would stand as one

of the bailors and who would be under a duty
2

to inform the Court below in case this

petitioner is named or gets involved in any

further case of similar nature after his

release and whereupon the Court below would

cancel the bail bonds of this petitioner and

take him into custody on grounds of misuse.

Bibhash                                      ( Jyoti Saran, J.)