High Court Patna High Court - Orders

Makhan Paswan &Amp; Ors vs The State Of Bihar on 4 July, 2008

Patna High Court – Orders
Makhan Paswan &Amp; Ors vs The State Of Bihar on 4 July, 2008
                  In the High Court of Judicature at Patna
                        Cr. Misc. No.23772 of 2008
              Makhan Paswan & Ors. Vrs. The State of Bihar
                                   ****

/2/ 04.07.2008 Heard the counsel for the petitioners and the State.

2. The offence is alleged under Sections 311, 323,
354, 316, 379 and 504/34 of the Indian Penal Code. Counsel
for the petitioners submits that because of the land dispute false
case has been instituted. So far the allegation regarding
termination of pregnancy is concerned, it has been found
untrue, as such, no offence under Section 316 of the Indian
Penal Code is made out.

3. Considering the facts, the prayer for anticipatory
bail on behalf of the petitioners, Lakhan Paswan and Budhu
Paswan, is allowed. They are directed to be released on
anticipatory bail, on their surrender before the Court concerned
within four weeks from today, on furnishing bail bonds of
Rs.10,000/- (rupees ten thousand) each with two sureties of the
like amount each in connection with Bisfi (Aunsi) P.S. Case
No. 96 of 2007 to the satisfaction of the Chief Judicial
Magistrate, Madhubani, subject to the condition laid down
under Section 438(2) of the Criminal Procedure Code.

4. Petitioner no. 1, Makhan Paswan, has been arrested,
his prayer for anticipatory bail is rejected.

( Mridula Mishra, J. )
Cp:3/S.A.