IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.35797 of 2010
DEVENDRA PASWAN & ANR
Versus
STATE OF BIHAR
-----------
2 19.11.2010 Heard learned counsel for the petitioners as well
as learned counsel for the state.
Admittedly, Sadar P.S. Case No. 305 of 2009 has
been registered on the basis of Complaint Petition whereas
the counter case which has been filed by petitioner No. 1,
Devendra Paswan against the informant of this case and
others, was registered on the very next date of the alleged
occurrence. Furthermore, I find that no specific allegation of
assault has been attributed against these petitioners rather it
is plainly stated that all the petitioners and other accused
assaulted the informant and his other family members.
Moreover, Learned counsel for the petitioners points out that
one co-accused, namely, Yogendra Paswan has already
been granted privilege of anticipatory bail.
Considering the aforesaid facts and
circumstances, this anticipatory bail petition is allowed. In
the event of arrest/surrender within 30 days from receipt of
the order, the petitioners, namely, Devendra Paswan and
Ravindra Paswan shall be released on bail on furnishing bail
bond of Rs 10,000/- (ten thousand) each with two sureties of
the like amount each in connection with Sadar P.S. Case
2
No. 305 of 2009 to the satisfaction of Chief Judicial
Magistrate, Muzaffarpur subject to condition as laid down
u/S 438(2) of the Cr.P.C,
AKV/- ( Hemant Kumar Srivastava,J.)