High Court Patna High Court - Orders

Upendra Paswan vs The State Of Bihar on 1 April, 2011

Patna High Court – Orders
Upendra Paswan vs The State Of Bihar on 1 April, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.9327 of 2011
                                  UPENDRA PASWAN
                                           Versus
                                THE STATE OF BIHAR
                                         -----------

2 01.04.2011 Heard learned counsel for the petitioner as well as

learned counsel for the state.

Although the petitioner is husband but admittedly,

Kowakol P.S. Case No. 14 of 2010 has been registered on the

basis of complaint case filed by the complainant. The petitioner

is languishing in jail custody since 20.07.2010 and it appears to

me that the differences between the complainant and petitioner

started on account of suspected relation of the petitioner with

his Bhabhi.

Taking into consideration the aforesaid facts and

circumstances of the case as well as submission of the parties,

let the petitioner, namely, Upendra Paswan be released on bail

on furnishing bail bond of Rs 10,000/- (ten thousand) with two

sureties of the like amount each in connection with Kowakol

P.S. Case No. 14 of 2010 to the satisfaction of Chief Judicial

Magistrate, Nawada.

         AKV/-                               (Hemant Kumar Srivastava,J.)