High Court Patna High Court - Orders

Ram Khelawan Paswan vs State Of Bihar on 3 March, 2011

Patna High Court – Orders
Ram Khelawan Paswan vs State Of Bihar on 3 March, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                           CR. APP (SJ) No.854 of 2010
                            RAM KHELAWAN PASWAN
                                        Versus
                                 STATE OF BIHAR
                                      -----------

4. 3.3.2011 Heard Smt. Shashi Priya Pathak, learned counsel

for the appellant and Shri Ajay Mishra, learned A.P.P. for the

State on the prayer for bail of the appellant.

As may appear from the prosecution story, the

present appellant was the landlord of the house in which the

husband of the deceased and his other relatives were residing,

considering which let the appellant Ram Khelawan Paswan be

directed to be released on furnishing a bond of Rs. 10,000/-( ten

thousand) with two sureties of the like amount each to the

satisfaction of the trial court, i.e.,. Additional Sessions Judge,

Fast Track Court-II, Munger, in Sessions Trial No. 345 of 1999.

As regards sentence of fine, realisation thereof

from this appellant shall remain stayed till further orders.

        Kanth                                         ( Dharnidhar Jha, J.)