High Court Patna High Court - Orders

Baleshwar Paswan vs State Of Bihar on 4 April, 2011

Patna High Court – Orders
Baleshwar Paswan vs State Of Bihar on 4 April, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.39111 of 2010
                                 BALESHWAR PASWAN
                                           Versus
                                    STATE OF BIHAR
                                            -----

04. 04.04.2011 Heard learned counsel for the petitioner and the state.

Vehicle driven by informant’s father was hired and in

way both father and sons were assaulted. Injured informant

succeeded in his rescue while his father was dead; false implication

is said on instigation of Vikas Singh a relation of informant having

differences with Sanjay Singh to whom this petitioner is working

lacking material to connect otherwise his name revealed in course of

journey/starting the journey named by co-accused persons.

Accordingly, petitioner’s prayer for regular bail stands

rejected.

Vikash                                            (Mandhata Singh, J.)