1
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21733 of 2010
MOHAN PASWAN S/O LATE BATESHWAR PASWAN
Versus
STATE OF BIHAR
-----------
2. 02.07.2010 Heard learned counsel for the petitioner and
the State.
The petitioner seeks bail in a case
instituted for the offence under Section
341,323,498 (A) and 504 of the Indian Penal Code
and 3/4 of Dowry Prohibition Act.
Considering that the petitioner is father in
law of the informant, is in custody since 9.5.2010,
let the petitioner, above named, be released on bail
on furnishing bail bond of Rs. 5,000/- (five
thousand) with two sureties of the like amount
each to the satisfaction of the learned Chief
Judicial Magistrate, Munger, in connection with
Bariyarpur P.S. case no. 8/2010, subject to the
conditions, (i) That one of the bailors will be a close
relative of the petitioner, who will give an affidavit
giving genealogy as to how he is related with the
petitioner. The bailors will undertake to furnish
information to the court about any change in the
2
address of the petitioner, (ii) That the petitioner will
give an undertaking that he will receive the police
papers on the given date and be present on date
fixed for charge and if he fails to do so on two given
dates and delays and trial in any manner, his bail
will be liable to be cancelled for reasons of misuse.
Fahad. ( Anjana Prakash, J. )