High Court Patna High Court - Orders

Vicky Paswan vs The State Of Bihar on 15 October, 2011

Patna High Court – Orders
Vicky Paswan vs The State Of Bihar on 15 October, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.14796 of 2011
                           Ram Babu Tanti, S/o Ram Kripal Tanti
                                           Versus
                                   The State Of Bihar
                                            with
                              Cr.Misc. No.24581 of 2011
                            Vicky Paswan, Son of Badri Paswan.
                                           Versus
                                   The State Of Bihar
                                        -----------

3 15.10.2011 Both the above stated petitions arise out of Birpur P.S.

Case No. 106 of 2010 initially registered under Section 302/34

of the Indian Penal Code but subsequently, Sections 396 and 412

of the Indian Penal Code were also added and, accordingly, both

the above stated petitions are being disposed of by this common

order.

Heard learned counsel for the petitioners as well as

learned Additional Public Prosecutor for State.

Petitioners are not named in the first information

report but in course of investigation it is stated that the house of

the petitioner in Cr. Misc. No. 14796 of 2011 was raided and one

mobile set of the deceased was said to be recovered from there.

It is pointed out by learned counsel for the petitioner

in Cr. Misc. No. 14796 of 2011 that at paragraph- 41 of the case

diary the mobile set having IMEI No. 359791036185660 was of

the deceased whereas seizure list (Annexure-2) reveals that

mobile set having IMEI No. 359791036185669 has been

recovered from the house of the above stated petitioner.

Learned counsel appearing in Cr. Misc. No. 24581 of
2

2011 submitted that except the confessional statement, there is

nothing against the petitioner and having similar allegation some

co-accused persons have already been granted privilege of bail

by this Court.

Taking into consideration the above stated

submissions as well as facts and circumstances of the case, let

the petitioners, above named, be released on bail on furnishing

bail bonds of Rs. 10,000/- (ten thousand) each with two sureties

of the like amount each to the satisfaction of Chief Judicial

Magistrate, Begusarai in connection with Birpur P.S. Case No.

106 of 2010.

( Hemant Kumar Srivastava, J.)
Md. Ibrarul