IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.4733 of 2011
JHABBU PASWAN SON OF LATE BALESHWAR PASWAN,
RESIDENT OF VILLAGE CHANDU DIHRA P.S. ITARHI,
DISTRICT-BUXAR. ...PETITIONER.
VERSUS
THE STATE OF BIHAR. ......OPPOSITE PARTY.
-----------
2. 28.02.2011 Heard learned counsel for the petitioner
and learned counsel for the State.
The petitioner is in custody in relation to
Itarhi P.S. Case No. 88 of 2010 instituted under
Sections 328,302/34 of the Indian Penal Code.
It is alleged that petitioner and one Shastri
Paswan took the deceased and later returned the
deceased, who was in unconscious state and having
dropped him at home and run away. After some
deceased died any consciousness. The petitioner is
unable to explain as to what caused the
unconsciousness and then death of the deceased.
Be that as it may, it is brought to the notice
of the court that Shastri Paswan who is identically
situated in the case has already been granted bail by
this court vide order dated 4.2.2011 in Cr. Misc. 455 of
2011.
Be that as it may , let the petitioner,
2
namely, Jhabbu Paswan is directed to 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 Chief Judicial Magistrate, Buxar in
connection with Itarhi P.S. Case No. 88 of 2010.
Devendra/ ( Navaniti Prasad Singh, J.)