IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24264 of 2008
RAJESH PASWAN
Versus
STATE OF BIHAR
-----------
2 11/07/2008 Heard learned counsel for the petitioner and learned counsel
representing the State.
According to the allegation, the informant’s father was
called by this petitioner and others for the purpose of settlement of
dues because the informant’s father was working as Munsi of the
contractor. On the next date a dead body handing in a mango orchard
was found. Suspicion was that the informant’s father was killed and it
was given a look of suicidal death.
Submission is that huge amount was due against the father
of the informant. He could not bear the same and committed suicide.
There is no anti mortem injury on his person and only ligature mark
was found on his neck. Charge sheet has been submitted under section
306 of the Indian Penal Code. Further submission is that the deceased
has left a suicide note. Other named accused persons Ram Prasad
Paswan, Raghujeet Paswan and Ahmad Khan have been admitted to
bail by this court.
Considering the facts and circumstances of the case, the
petitioner Rajesh Paswan is directed to be released on bail on
furnishing of bail bonds of Rs. 10,000/- (ten thousand) with two
sureties of the like amount each to the satisfaction of the C.J.M.,
-2-
Darbhanga in connection with Ashok Paper Mill P.S. Case No. 60 of
2006.
avin. (Shyam Kishore Sharma, J.)