IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No. 34351 of 2011
Ram Naresh Paswan @ Bhukha Paswan,
S/o Late Ram Swaroop Paswan.
Versus
The State of Bihar
--------------
02. 19.10.2011 Heard learned counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for
the offences under Sections 302 and 201/34 of the Indian
Penal Code.
Considering that the petitioner is the father-in-
law of the deceased and claims to be separate in mess and
it is not a case under Section 304B IPC which would
entitle the prosecution to raise a presumption against the
in-laws and there is no direct evidence against the
petitioner, 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 or
any other surety as fixed by the Court to the satisfaction
of 3rd Additional Sessions Judge, Samastipur in
connection with S.Tr. No. 372/11 arising out of Tajpur
(Pusa) P.S. Case No. 229 of 2010 (G.R. No. 1309/10)
subject to the following 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 bailor will also undertake to
2
inform the Court if there is any change in the 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 the trial in
any manner, his bail will be liable to be cancelled for
reasons of misuse. (iii) That the petitioner will be well
represented on each date and if he fails to do so on two
consecutive dates, his bail will be liable to be cancelled.
(Anjana Prakash, J.)
Vikash/-