IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.15794 of 2010
RADHEY PASWAN son of Khelawan Paswan @ Ram Khelawan Paswan
Versus
THE STATE OF BIHAR
-----------
3/ 09.07.2010 Heard learned counsel for the petitioner and the State.
Petitioner is an accused in a case under Sections 302/34 of
the Indian Penal Code.
The informant alleged that his father was dragged on the
Machan and was strangulated to death by three accused persons.
Learned counsel for the petitioner submits that the
informant does not say that from where he saw the occurrence. He
further submits that according to the Medical report the death occurred
due to head injury, caused by hard and blunt substance. The petitioner
is in custody since09.11.2009.
It would appear from the order of the learned Sessions
Judge that there was swelling at the neck of the deceased.
In the circumstances, I am not inclined to grant bail to the
petitioner. His prayer for bail is rejected. However, he may renew his
prayer for bail after completion of one year in custody.
(Samarendra Pratap Singh, J.)
Uday/