IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.24325 of 2010
LALAN PASWAN S/o Late Shivnandan Paswan
Versus
STATE OF BIHAR
-----------
2/ 16.08.2010 Heard learned counsel for the parties.
The petitioner, who is father-in-law, is an accused in a
case under Sections 304 B/201/34 of the Indian Penal Code accused in
a case
Learned counsel for the petitioner submits that the
allegations are general in nature and the brother-in-law of the deceased
has already been granted bail. The petitioner in custody for more than
six months.
In the circumstances, petitioner, named above, is directed
to be released on bail on furnishing bail bond of Rs. 5,000/- (Five
thousand) with two sureties of the like amount each to the satisfaction
of Additional Chief Judicial Magistrate, Danapur in connection with
Naubatpur P.S. case no. 241 of 2009, with the condition that he will
not physically absent for two consecutive dates at stretch, till two
witnesses are examined.
(Samarendra Pratap Singh, J.)
Uday/