High Court Patna High Court - Orders

Bishundeo Paswan vs The State Of Bihar on 18 April, 2011

Patna High Court – Orders
Bishundeo Paswan vs The State Of Bihar on 18 April, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Cr.Misc. No.2622 of 2011
                                     BISHUNDEO PASWAN
                                               Versus
                                     THE STATE OF BIHAR

03       18.04.2011

Heard learned counsel for the petitioner as well as learned

Additional Public Prosecutor for the State.

Although, the dead body of the deceased was found in the

house of co-accused Urmila Devi, who happens to be mother-in-law of

the petitioner but admittedly, none of the person has seen the actual

killing of the deceased. The post-mortem report does not corroborate

the statement of the informant.

Considering the aforesaid facts and circumstances, let the

petitioner be released on bail on furnishing bail bonds of Rs. 10,000/-

(Ten Thousand) with two sureties of the like amount each to the

satisfaction of learned Additional Sessions Judge, Fast Track Court-III,

Supaul in connection with Sessions Trial No. 273 of 2010 arising out of

Birpur P.S. Case No. 87 of 2010.

     Shahzad                            (Hemant Kumar Srivastava, J )