High Court Patna High Court - Orders

Dhanu Paswan &Amp; Ors vs State Of Bihar on 1 July, 2008

Patna High Court – Orders
Dhanu Paswan &Amp; Ors vs State Of Bihar on 1 July, 2008
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Cr.Misc. No.20802 of 2008
                          DHANU PASWAN & ORS
                                Versus
                            STATE OF BIHAR
                             -----------

3 1.7.2008 Heard learned counsel for the

petitioners and learned counsel appearing on

behalf of the State.

The petitioners are accused in a case

under section 302/34 of the Indian Penal Code

and 27 of the Arms Act.

The allegation is that several named

accused persons are said to have taken away

husband of the informant.

Learned counsel for the petitioners

submits that the accused who has also been

named in the first information report has

been granted bail by this court vide Cr.

Misc. no. 22505/08 on 12.6.2008. He further

submits that the petitioner no.1 is in

custody since 12.9.2007 and petitioners no.2

and 3 are custody since 1.9.2007.

Considering the aforesaid fact that

other accused person have been granted bail,

petitioners (Dhanu Paswan, Durga Paswan and

Sumindra Paswan) are also directed to be

released on bail on furnishing bail bond of

Rs 10,000/ each with two sureties of the like
-2-

amount each to the satisfaction of the Chief

Judicial Magistrate, Patna in Dhanarua

P.S.Case no.43/06.

(Sheema Ali Khan, J)

Shahid