High Court Patna High Court - Orders

Shital Deo Paswan &Amp; Ors vs State Of Bihar on 18 November, 2010

Patna High Court – Orders
Shital Deo Paswan &Amp; Ors vs State Of Bihar on 18 November, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.16176 of 2010
                            SHITAL DEO PASWAN & ORS
                                          Versus
                                   STATE OF BIHAR
                                        -----------

5 18.11.2010 Heard learned counsel for the petitioners as well

as learned counsel for the state.

Admittedly, petitioners are in-laws of the

deceased and initially they were named in the FIR but after

due investigation, policy submitted final form and the

petitioners were not sent up for trial. Furthermore, it is

admitted position that in course of trial, a petition under

Section 319 of the Cr.P.C. was filed on behalf of the

prosecution and then petitioners were summoned by the

learned court below.

Learned counsel for the petitioner points out that

in course of trial, altogether four witnesses were examined

and out of them, two became hostile. He further submitted

that though two prosecution witnesses supported the

prosecution case but they made vague statement.

Considering the aforesaid facts and

circumstances, this anticipatory bail petition is allowed. In

the event of arrest/surrender within 30 days from receipt of

the order, the petitioners, namely, Shital Deo Paswan, Bala

Paswan, Niru Devi and Deo Laxmi Devi shall be released on

bail on furnishing bail bond of Rs 10,000/- (ten thousand)
2

each with two sureties of the like amount each in connection

with Sessions Trial No. 177 of 2003 arising out of Kasma

P.S. Case No. 20 of 2002 to the satisfaction of Additional

Sessions Judge (F.T.C.-I), Aurangabad subject to condition

as laid down u/S 438(2) of the Cr.P.C,

AKV/- ( Hemant Kumar Srivastava,J.)