High Court Patna High Court - Orders

Bhushan Paswan &Amp; Ors vs State Of Bihar on 15 July, 2008

Patna High Court – Orders
Bhushan Paswan &Amp; Ors vs State Of Bihar on 15 July, 2008
                 IN THE HIGH COURT OF JUDICATURE AT PATNA

                          Cr.Misc. No.56251 of 2007

                              BHUSHAN PASWAN & ORS
                                     Versus
                                 STATE OF BIHAR
                                      ---------

5. 15.7.2008 Heard the learned counsel for the petitioners and the

State.

The petitioners are apprehending their arrest in

connection with Muzaffarpur Sadar P.S. Case No.320 of 2006 for the

offences registered under section 304B/34 of the Indian Penal Code.

It is submitted on behalf of the petitioners that the

petitioners have been falsely implicated in this case without any

justification. The so-called deceased lady had herself left her in-laws’

place for which a complaint case was filed by petitioner no.2 vide

Complaint Case No.1384 of 2004, as contained in Annexure 2. It is

further submitted that the informant, the brother of the deceased,

realising that even the petitioners have no role filed a compromise

petition before the court of C.J.M., Muzaffarpur stating therein that

the matter has been settled between the parties, vide Annexure 3 to

this petition.

Learned counsel for the State opposes the prayer for

grant of bail, however, he is not in a position to refute the submissions

made on behalf of the petitioners.

Considering the submissions, as noticed above, and on

perusal of the allegations made in the F.I.R. and the other materials

brought on record, it is directed that petitioner no.1 Bhushan Paswan,
2

petitioner no.2 Ram Lakhan Paswan and petitioner no.3 Buchiya

Devi, in the event of their arrest or surrender in connection with

Muzaffarpur Sadar P.S.Case No.320 of 2006 within a period of four

weeks from today, be enlarged on bail on furnishing bail bonds of

Rs.10,000/- (Ten thousand) each with two sureties of the like amount

each to the satisfaction of Chief Judicial Magistrate, Muzaffarpur, in

connection with the aforesaid case, on the conditions mentioned in

sub-section (2) of section 438 of the Code of Criminal Procedure.

PNM                              (Shailesh Kumar Sinha, J.)