High Court Patna High Court - Orders

Radhey Paswan vs The State Of Bihar on 9 July, 2010

Patna High Court – Orders
Radhey Paswan vs The State Of Bihar on 9 July, 2010
                         IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Cr. Misc. No.15794 of 2010
                     RADHEY PASWAN son of Khelawan Paswan @ Ram Khelawan Paswan
                                                 Versus
                                      THE STATE OF BIHAR
                                               -----------

3/ 09.07.2010 Heard learned counsel for the petitioner and the State.

Petitioner is an accused in a case under Sections 302/34 of

the Indian Penal Code.

The informant alleged that his father was dragged on the

Machan and was strangulated to death by three accused persons.

Learned counsel for the petitioner submits that the

informant does not say that from where he saw the occurrence. He

further submits that according to the Medical report the death occurred

due to head injury, caused by hard and blunt substance. The petitioner

is in custody since09.11.2009.

It would appear from the order of the learned Sessions

Judge that there was swelling at the neck of the deceased.

In the circumstances, I am not inclined to grant bail to the

petitioner. His prayer for bail is rejected. However, he may renew his

prayer for bail after completion of one year in custody.

(Samarendra Pratap Singh, J.)
Uday/