High Court Patna High Court - Orders

Manoj Paswan vs The State Of Bihar on 22 September, 2011

Patna High Court – Orders
Manoj Paswan vs The State Of Bihar on 22 September, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Criminal Miscellaneous No.30215 of 2011
                                       Manoj Paswan
                                            Versus
                                    The State Of Bihar
                                      -----------

02/ 22.09.2011 Heard learned counsel for the petitioner as well as

learned Addl. Public Prosecutor for the State.

Petitioner is in jail custody since 2.4.2011 in a case

registered under sections 302, 201/34 of the IPC.

It would appear from perusal of the first information

report as well as impugned order that it was the petitioner who

informed the family members of the deceased that the deceased was

lying in front of the house of one Mahendra Paswan and after that

family member of the informant contacted to wife of Mahendra

Pawan who disclosed this fact that the deceased was lying in front

of her house and subsequently, dead body of the deceased was

recovered from Bahiyar and not near the house of aforesaid

Mahendra Paswan.

Considering the aforesaid facts and circumstances as well

as submissions of the parties, let the petitioner, Manoj Paswan, be

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

sureties of the like amount each to the satisfaction of the Addl.

Sessions Judge FTC No. I, Purnea in Sessions Trial no. 706/2011

arising out of Barhara Kothi P.S. Case no. 05/2010.

      shahid                                     (Hemant Kumar Srivastava,J)