High Court Patna High Court - Orders

Pawan Paswan &Amp; Ors vs The State Of Bihar on 2 November, 2010

Patna High Court – Orders
Pawan Paswan &Amp; Ors vs The State Of Bihar on 2 November, 2010
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Cr.Misc. No.32930 of 2010
                                      PAWAN PASWAN & ORS
                                                  Versus
                                        THE STATE OF BIHAR
                                                -----------

2 02.11.2010 Heard learned counsel for the petitioners as well

as learned counsel for the state.

Petitioners, namely, Pawan Paswan, Ramji Paswan,

Janiya Devi, Runi Devi and Raj Kumar Paswan apprehend their

arrest in connection with Complaint Case No. 1210 C of 2009

for the offence punishable u/S 498A of the IPC.

Admittedly, petitioners are in-laws of the complainant.

Though there is some sort of allegation against the petitioners

as well as husband of the complainant but considering this

aspect of the matter that the learned sessions judge rejected

the prayer for anticipatory bail of these petitioners on the

ground that they do not come forward to reconciliation and

furthermore, there is no specific overt act against these

petitioners, I grant the petitioners the privilege of bail. In the

event of arrest/surrender within 30 days from the date of receipt

of the order, the petitioners mentioned above shall be released

on bail on furnishing bail bond of Rs 10,000/- (ten thousand)

each with two sureties of the like amount each in connection

with Complaint Case No. 1210 C of 2009 to the satisfaction of

Chief Judicial Magistrate, Khagaria subject to condition as laid

down u/S 438(2) of the Cr.P.C,

AKV/- ( Hemant Kumar Srivastava,J.)