IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.8071 of 2011
DINESH RAI
Versus
THE STATE OF BIHAR
-----------
02. 24.03.2011. Heard.
The case is under Section 302 and
other Sections of the IPC and the petitioner
is not named in the FIR. There is no room for
addition of any further names and from a
order passed in Cr.Misc.No.26404 of 2010 it
is found that the deceased had made a
statement alleging that she was injured
accidentally.
Regard being had to the above facts
and circumstances, let the above named
petitioner be released from custody on
furnishing bond of Rs.10,000/-(ten thousand)
with two sureties of the like amount each to
the satisfaction of Chief Judicial
Magistrate, Vaishali at Hajipur in Jandaha
P.S.case No.54 of 2010.
Brajesh Kr. ( Dharnidhar Jha,J.)