High Court Patna High Court - Orders

Devendra Paswan &Amp; Anr vs State Of Bihar on 19 November, 2010

Patna High Court – Orders
Devendra Paswan &Amp; Anr vs State Of Bihar on 19 November, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.35797 of 2010
                            DEVENDRA PASWAN & ANR
                                          Versus
                                   STATE OF BIHAR
                                        -----------

2 19.11.2010 Heard learned counsel for the petitioners as well

as learned counsel for the state.

Admittedly, Sadar P.S. Case No. 305 of 2009 has

been registered on the basis of Complaint Petition whereas

the counter case which has been filed by petitioner No. 1,

Devendra Paswan against the informant of this case and

others, was registered on the very next date of the alleged

occurrence. Furthermore, I find that no specific allegation of

assault has been attributed against these petitioners rather it

is plainly stated that all the petitioners and other accused

assaulted the informant and his other family members.

Moreover, Learned counsel for the petitioners points out that

one co-accused, namely, Yogendra Paswan has already

been granted privilege of anticipatory bail.

Considering the aforesaid facts and

circumstances, this anticipatory bail petition is allowed. In

the event of arrest/surrender within 30 days from receipt of

the order, the petitioners, namely, Devendra Paswan and

Ravindra Paswan shall be released on bail on furnishing bail

bond of Rs 10,000/- (ten thousand) each with two sureties of

the like amount each in connection with Sadar P.S. Case
2

No. 305 of 2009 to the satisfaction of Chief Judicial

Magistrate, Muzaffarpur subject to condition as laid down

u/S 438(2) of the Cr.P.C,

AKV/- ( Hemant Kumar Srivastava,J.)