IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.4768 of 2011
RAMADHAR PASWAN & ANR.
Versus
THE STATE OF BIHAR
-----------
02. 23.03.2011 Petitioners are apprehending their arrest in a case
registered under Sections 364, 201, 120B of the I.P.C.
It is alleged against the petitioners that
complainant’s son Pinku Kumar went into the company
of the petitioners to Delhi to earn livelihood but he could
not return till October, 2009 then the present case was
lodged.
It is submitted by learned counsel for the
petitioners that the complainant himself admitted in para
4 of the complaint that there was land dispute between
the parties and the enquiry witness, the brother of the
victim in para 5 of his evidence has admitted that earlier
also the victim went to Delhi alone. It is further
submitted that there is nothing on record to suggest that
actually the victim went in the company of the
petitioners.
Considering the aforesaid facts, let the
petitioners namely 1. Ramadhar Paswan 2. Kamal
Paswan, in the event of their arrest or surrender before
the Court below within a period of 12 weeks from today,
be released on anticipatory bail on furnishing bail bond
2
of Rs. 10,000/-(ten thousand) each with two sureties of
the like amount each to the satisfaction of Judicial
Magistrate, Jehanabad in Complaint Case No. 1005 of
2009, Trial No. 2634 of 2010.
Shageer ( Dinesh Kumar Singh, J)