IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.37698 of 2010
THAKUR PASWAN .
Versus
STATE OF BIHAR .
-----------
04/ 19.02.2011 Petitioner is not named in the FIR of Pipra P.S.
Case No. 50 of 2008 registered for offence under Section
387 of the IPC and 3/4 of the Explosive Substance Act.
Petitioner’s name has been roped in this case on the basis
of confessional statement of co-accused Kishori Chauhan
that the bomb exploded on the residence of informant
has been prepared by the petitioner.
Considering this fact and the period in
custody, prayer for bail on behalf of petitioner Thakur
Paswan is allowed. He is directed to be released on bail
on furnishing bail bond of Rs.10,000/- (ten thousand)
with two sureties of the like amount each to the
satisfaction of Chief Judicial Magistrate, East
Champaran, Motihari in connection with Pipra P.S. Case
No. 50 of 2008.
DKS/ (Mridula Mishra, J.)