High Court Patna High Court - Orders

Sanjeev Paswan @ Sanjeevan Paswan vs State Of Bihar on 20 January, 2011

Patna High Court – Orders
Sanjeev Paswan @ Sanjeevan Paswan vs State Of Bihar on 20 January, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.35929 of 2010
                       SANJEEV PASWAN @ SANJEEVAN PASWAN
                                             Versus
                                      STATE OF BIHAR

03/    20.01.2011

Heard learned counsel for the petitioner as well as learned

P.P. for the State.

Petitioner seeks his bail in connection with Mokama P.S.

Case no.82/2000 registered under section 302/34 of the IPC.

Admittedly, informant came to know about the name of the

FIR named accused persons namely, Gupeshwar Das and Kishori

Mahto as murders of the deceased from the mouth of one Mintu

Kumar but the aforesaid Mintu Kumar did not disclose the name of

this petitioner before institution of the case. Subsequently, in course of

investigation, the aforesaid Mintu Kumar disclosed name of this

petitioner as one of the culprits of the alleged crime.

Considering the aforesaid facts and circumstances of the

case as well as submissions of the parties, petitioner Sanjeev Paswan

@ Sanjeevan Paswan is directed to be released on bail in connection

with Mokama P.S. Case no. 82/2000 on furnishing bail bond of Rs

10,000/- with two sureties of the like amount each to the satisfaction

of the Addl.Chief Judicial Magistrate, Barh, Patna.

      shahid                                                 (Hemant Kumar Srivastava,J)