High Court Patna High Court - Orders

Birendra Paswan vs The State Of Bihar on 6 June, 2011

Patna High Court – Orders
Birendra Paswan vs The State Of Bihar on 6 June, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.14719 of 2011
                  BIRENDRA PASWAN SON OF TIMAN PASWAN,
                  RESIDENT OF VILLAGE NEEM BARHARWA, POLICE
                  STATION- DHAKA, DISTRICT- EAST CHAMPARAN.
                                           Versus
                                 THE STATE OF BIHAR
                                         -----------

2. 06.06.2011 Heard learned counsel for the petitioner and the

State.

The petitioner seeks bail in a case which has

been registered for offence under Sections 302, 201/34 of

the Indian Penal Code in connection with killing of a boy

Deepak Mukhiya is aged about 10 years. Dead body was

found floating in the pond.

Submission is that nobody has seen the

occurrence and other accused Jimdar Mukhiya and

Jhuman @ Jhaman Mukhiya have been ordered to be

released on bail in Cr. Misc. Nos. 4972 of 2009 and 3308

of 2009 respectively.

Considering the facts and circumstances of the

case, the above named petitioner 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 6th Additional Sessions Judge, East
2

Champaran at Motihari in connection with Sessions Trial

No. 567 of 2009 arising out of Dhaka Police Station Case

no. 50 of 2007.

Ibrar/- ( Shyam Kishore Sharma, J.)