High Court Patna High Court - Orders

Krishna Paswan &Amp; Anr vs State Of Bihar on 14 July, 2008

Patna High Court – Orders
Krishna Paswan &Amp; Anr vs State Of Bihar on 14 July, 2008
                 IN THE HIGH COURT OF JUDICATURE AT PATNA

                          Cr.Misc. No.24093 of 2008
                                   ------

KRISHNA PASWAN & ANR.

Versus
STATE OF BIHAR

———–

2. 14.7.2008 Heard the learned counsel for the

petitioners and the State.

The petitioners are apprehending their

arrest in connection with Complaint Case

No.993/2006 for the offences registered under section

498 A of the Indian Penal Code and section 3/4 of the

Dowry Prohibition Act.

It is submitted on behalf of the petitioners

that the allegation against these petitioner, including

petitioner no.1 Krishna Paswan is absolutely incorrect

and false, which would be evident from perusal of the

F.I.R. of concerned Nawada P.S. Case No.358/2005,

as contained in Annexure 5, where it has been alleged

that on the orders of Anil Paswan the firing was made

by one Suresh Yadav and not by Krishna Paswan.

Considering the submissions, as noticed

above, and on perusal of the allegations made in the

complaint and the materials available on record, it is
-2-

directed that petitioner no.1 Krishna Paswan and

petitioner no.2 Maheshwari Devi, in the event of their

arrest or surrender in connection with Complaint Case

No.993/2006 within a period of four weeks from

today, be enlarged on bail on furnishing bail bonds of

Rs.10,000/- (Ten thousand) each with two sureties of

the like amount each to the satisfaction of the Chief

Judicial Magistarate, Nawada in connection with the

aforesaid case, on the condition mentioned in sub-

section (2) of section 438 of the Code of Criminal

Procedure.

PNM                          (Shailesh Kumar Sinha,J.)