High Court Patna High Court - Orders

Kailash Paswan vs State Of Bihar on 29 June, 2010

Patna High Court – Orders
Kailash Paswan vs State Of Bihar on 29 June, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.15671 of 2010
                      KAILASH PASWAN, SON OF KANHAIYA PASWAN
                                           Versus
                                    STATE OF BIHAR
                                         -----------

3. 29.06.2010 Heard learned counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for the

offence under Section 302 of the Indian Penal Code and

Section 27 of the Arms Act.

From the narrative of the First Information Report, it

is clear that the Informant is not an eye witness but she has

narrated about the occurrence as having been told by Santosh

Paswan who disclosed the active complicity of the petitioner in

committing this act.

Submission is that there is no allegation against the

petitioner of having fired at the deceased since Santosh

Paswan himself is not an eye witness to the occurrence. Further

submission is that the co-accused Ram Pravesh has been

granted bail. However, I find the case of the petitioner is not

similar to the case of Ram Pravesh Kumar Diwakar who has

been released on bail by this Court on 19.4.2010 passed in Cr.

Misc. 11836 of 2010 since he has no criminal antecedents.

Considering the complicity of the petitioner, this court

is not inclined to grant bail to the petitioner, at this stage.

The prayer for bail is rejected.

However, he may renew his prayer for bail after
2

framing of charge.

It is made clear that the case of the petitioner will not

be bifurcated for purposes of bail.

( Anjana Prakash, J.)
S.Ali