High Court Patna High Court - Orders

Ram Naresh Paswan @ Bhukha Paswan vs The State Of Bihar on 19 October, 2011

Patna High Court – Orders
Ram Naresh Paswan @ Bhukha Paswan vs The State Of Bihar on 19 October, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Criminal Miscellaneous No. 34351 of 2011
                         Ram Naresh Paswan @ Bhukha Paswan,
                             S/o Late Ram Swaroop Paswan.
                                          Versus
                                   The State of Bihar
                                       --------------

02. 19.10.2011 Heard learned counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for

the offences under Sections 302 and 201/34 of the Indian

Penal Code.

Considering that the petitioner is the father-in-

law of the deceased and claims to be separate in mess and

it is not a case under Section 304B IPC which would

entitle the prosecution to raise a presumption against the

in-laws and there is no direct evidence against the

petitioner, let the petitioner, above named be released on

bail on furnishing bail bond of Rs. 5,000/- (Five

Thousand) with two sureties of the like amount each or

any other surety as fixed by the Court to the satisfaction

of 3rd Additional Sessions Judge, Samastipur in

connection with S.Tr. No. 372/11 arising out of Tajpur

(Pusa) P.S. Case No. 229 of 2010 (G.R. No. 1309/10)

subject to the following conditions:- (i) That one of the

bailors will be a close relative of the petitioner who will

give an affidavit giving genealogy as to how he is related

with the petitioner. The bailor will also undertake to
2

inform the Court if there is any change in the address of

the petitioner. (ii) That the petitioner will give an

undertaking that he will receive the police papers on the

given date and be present on date fixed for charge and if

he fails to do so on two given dates and delays the trial in

any manner, his bail will be liable to be cancelled for

reasons of misuse. (iii) That the petitioner will be well

represented on each date and if he fails to do so on two

consecutive dates, his bail will be liable to be cancelled.

(Anjana Prakash, J.)
Vikash/-