High Court Patna High Court - Orders

Jhabbu Paswan vs The State Of Bihar on 28 February, 2011

Patna High Court – Orders
Jhabbu Paswan vs The State Of Bihar on 28 February, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.4733 of 2011
                  JHABBU PASWAN SON OF LATE BALESHWAR PASWAN,
                  RESIDENT OF VILLAGE CHANDU DIHRA P.S. ITARHI,
                  DISTRICT-BUXAR.                        ...PETITIONER.
                                         VERSUS
                  THE STATE OF BIHAR.                ......OPPOSITE PARTY.
                                         -----------

2. 28.02.2011 Heard learned counsel for the petitioner

and learned counsel for the State.

The petitioner is in custody in relation to

Itarhi P.S. Case No. 88 of 2010 instituted under

Sections 328,302/34 of the Indian Penal Code.

It is alleged that petitioner and one Shastri

Paswan took the deceased and later returned the

deceased, who was in unconscious state and having

dropped him at home and run away. After some

deceased died any consciousness. The petitioner is

unable to explain as to what caused the

unconsciousness and then death of the deceased.

Be that as it may, it is brought to the notice

of the court that Shastri Paswan who is identically

situated in the case has already been granted bail by

this court vide order dated 4.2.2011 in Cr. Misc. 455 of

2011.

Be that as it may , let the petitioner,
2

namely, Jhabbu Paswan 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 Chief Judicial Magistrate, Buxar in

connection with Itarhi P.S. Case No. 88 of 2010.

Devendra/ ( Navaniti Prasad Singh, J.)