High Court Patna High Court - Orders

Manoj Paswan vs State Of Bihar on 4 July, 2008

Patna High Court – Orders
Manoj Paswan vs State Of Bihar on 4 July, 2008
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Cr.Misc. No.14230 of 2008
                                         MANOJ PASWAN
                                                Versus
                                         STATE OF BIHAR
                                              -----------

3 04/07/2008 Heard learned counsel for the petitioner and learned counsel

representing the State.

Informant’s husband Kishore Singh went from the house

telling his wife that he has been called by the petitioner and Saurav.

When her husband did not return then she knew that he has been

killed.

Submission is that the deceased was a notorious criminal

and involved in a number of cases. The petitioner is a tempo driver

and there is no evidence that the petitioner had gone to the house of

the informant’s husband for calling him. Further submission is that

there is no evidence regarding murder.

Considering the facts and circumstances of the case, the

petitioner Manoj 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.,

Patna in connection with Phulwari Sharif P.S. Case No. 537 of 2007.

avin.                                      (Shyam Kishore Sharma, J.)