High Court Patna High Court - Orders

Thakur Paswan vs State Of Bihar on 19 February, 2011

Patna High Court – Orders
Thakur Paswan vs State Of Bihar on 19 February, 2011
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Cr.Misc. No.37698 of 2010
                           THAKUR PASWAN .
                                   Versus
                            STATE OF BIHAR .
                                  -----------

04/ 19.02.2011 Petitioner is not named in the FIR of Pipra P.S.

Case No. 50 of 2008 registered for offence under Section

387 of the IPC and 3/4 of the Explosive Substance Act.

Petitioner’s name has been roped in this case on the basis

of confessional statement of co-accused Kishori Chauhan

that the bomb exploded on the residence of informant

has been prepared by the petitioner.

Considering this fact and the period in

custody, prayer for bail on behalf of petitioner Thakur

Paswan is allowed. He is directed to be released on bail

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

with two sureties of the like amount each to the

satisfaction of Chief Judicial Magistrate, East

Champaran, Motihari in connection with Pipra P.S. Case

No. 50 of 2008.

          DKS/                                 (Mridula Mishra, J.)