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.)