High Court Patna High Court - Orders

Rajdeo Paswan vs State Of Bihar on 2 August, 2010

Patna High Court – Orders
Rajdeo Paswan vs State Of Bihar on 2 August, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.18884 of 2010
                                RAJDEO PASWAN & ANR.
                                           Versus
                                    STATE OF BIHAR
                                         -----------

3. 02.08.2010 Heard learned counsel for the petitioners

and the State.

The petitioners being the father-in-law

and elder brother of the husband are apprehending

their arrest in a case registered under Sections 306

and 201 of the Indian Penal Code.

It appears from the F.I.R. that the

marriage took place 16 years prior to the date of

occurrence. It is also mentioned in the F.I.R. that

the elder brother of the husband intimated about the

illness of the victim to the informant. There is

general allegation against the husband. Moreover

the other accused person has been granted bail in

Cr. Misc. No. 11527 of 2010.

Considering the aforesaid submissions, let the

petitioners, namely (1) Rajdeo Paswan (2) Baijnath

Paswan in the event of their arrest or surrender

before the Court below within a period of 12 weeks

from today, be enlarged on anticipatory bail on

furnishing bail bonds of Rs. 10,000/- (ten thousand)

each with two sureties of the like amount each to
2

the satisfaction of, Chief Judicial Magistrate,

Aurangabad in connection with Tandwa P.S. Case

No.49 of 2009, subject to the condition as laid down

under Section 438(2) Cr.P.C.

Anand Kr.                                     ( Dinesh Kumar Singh, J.)