IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.455 of 2011
SHASTRI PASWAN, son of Janardan Paswan
Versus
THE STATE OF BIHAR
-----------
2 04.02.2011 Heard learned counsel for the
petitioner as well as learned P.P. for the
State.
Petitioner seeks his bail in
connection with Itarhi P.S. Case No.88 of
2010 registered under Sections 328, 302/34
of the I.P.C.
Although, the informant doubted upon
the petitioner and co-accused Jhabbu Paswan
that they administered poison to the
deceased and the aforesaid doubt is based on
two grounds that on 19-07-2010 the deceased
was taken away by the petitioner and again
in the evening of 21.07.2010 the deceased
was dropped by the petitioner in unconscious
stage and subsequently deceased died.
Apart from the aforesaid
circumstances there is nothing either in the
F.I.R. or in the impugned order of learned
Additional Judge, 3rd, Buxar.
Considering the facts and
circumstances as well as submissions of the
2
parties petitioner, namely, SHASTRI PASWAN
is directed to be released on bail on
furnishing bail bonds of Rs.10,000/-(ten
thousand) with two sureties of the like
amount each, to the satisfaction of learned
Chief Judicial Magistrate, Buxar in
connection with above stated Itarhi P.S.
Case No.88 of 2010.
( Hemant Kumar Srivastava,J.)
PN