IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24093 of 2008
------
KRISHNA PASWAN & ANR.
Versus
STATE OF BIHAR
———–
2. 14.7.2008 Heard the learned counsel for the
petitioners and the State.
The petitioners are apprehending their
arrest in connection with Complaint Case
No.993/2006 for the offences registered under section
498 A of the Indian Penal Code and section 3/4 of the
Dowry Prohibition Act.
It is submitted on behalf of the petitioners
that the allegation against these petitioner, including
petitioner no.1 Krishna Paswan is absolutely incorrect
and false, which would be evident from perusal of the
F.I.R. of concerned Nawada P.S. Case No.358/2005,
as contained in Annexure 5, where it has been alleged
that on the orders of Anil Paswan the firing was made
by one Suresh Yadav and not by Krishna Paswan.
Considering the submissions, as noticed
above, and on perusal of the allegations made in the
complaint and the materials available on record, it is
-2-
directed that petitioner no.1 Krishna Paswan and
petitioner no.2 Maheshwari Devi, in the event of their
arrest or surrender in connection with Complaint Case
No.993/2006 within a period of four weeks from
today, be enlarged on bail on furnishing bail bonds of
Rs.10,000/- (Ten thousand) each with two sureties of
the like amount each to the satisfaction of the Chief
Judicial Magistarate, Nawada in connection with the
aforesaid case, on the condition mentioned in sub-
section (2) of section 438 of the Code of Criminal
Procedure.
PNM (Shailesh Kumar Sinha,J.)