High Court Patna High Court - Orders

Rajesh Paswan vs State Of Bihar on 11 July, 2008

Patna High Court – Orders
Rajesh Paswan vs State Of Bihar on 11 July, 2008
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.24264 of 2008
                                    RAJESH PASWAN
                                            Versus
                                     STATE OF BIHAR
                                          -----------

2 11/07/2008 Heard learned counsel for the petitioner and learned counsel

representing the State.

According to the allegation, the informant’s father was

called by this petitioner and others for the purpose of settlement of

dues because the informant’s father was working as Munsi of the

contractor. On the next date a dead body handing in a mango orchard

was found. Suspicion was that the informant’s father was killed and it

was given a look of suicidal death.

Submission is that huge amount was due against the father

of the informant. He could not bear the same and committed suicide.

There is no anti mortem injury on his person and only ligature mark

was found on his neck. Charge sheet has been submitted under section

306 of the Indian Penal Code. Further submission is that the deceased

has left a suicide note. Other named accused persons Ram Prasad

Paswan, Raghujeet Paswan and Ahmad Khan have been admitted to

bail by this court.

Considering the facts and circumstances of the case, the

petitioner Rajesh Paswan is directed to be released on bail on

furnishing of bail bonds of Rs. 10,000/- (ten thousand) with two

sureties of the like amount each to the satisfaction of the C.J.M.,
-2-

Darbhanga in connection with Ashok Paper Mill P.S. Case No. 60 of

2006.

avin.                     (Shyam Kishore Sharma, J.)