IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.13225 of 2008
MUNARIK PASWAN
Versus
STATE OF BIHAR
-----------
3 10.7.2008 Heard the parties.
The petitioner is an accused in a case under sections
302/34 of the Penal Code and section 27 of the Arms act.
The allegation against this petitioner is that he was
identified by voice by the informant.
Learned counsel for the petitioner submits that the
informant is accused in a case in which the petitioner’s father had been
killed four years prior to this occurrence. Some witnesses in the diary
have stated that some persons had come to the house of the informant
and in course of taking wine, they had entered into scuffle and it is said
that the one of them fired on the informant’s wife when she tired to
intervene in the dispute.
Be that as it may, the petitioner Munarik Paswan is
directed to be released on bail in M.U.P.S. Case No. 2/2007 on
furnishing bail bond of rupees ten thousand with two sureties of the like
amount each to the satisfaction of the Chief Judicial Magistrate, Gaya.
haque (Sheema Ali Khan, J.)