IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.25606 of 2008
RAMDEO SINGH & ORS
Versus
STATE OF BIHAR
-----------
2. 9.7.2008 Heard.
Chargesheet has been submitted under section 306 of the
Indian Penal Code. The case was initially registered under section 302
of the Indian Penal Code. The investigation reveals as appears noted
down by the learned Judge passing the impugned order that it was a
case of suicide.
Let four petitioners namely Ramdeo Singh, Bindeshwar
Singh, Sukan Singh and Marni Devi be released on bail on furnishing
bail bond of Rs.5,000/-(Five thousand) each with two sureties of the
like amount each to the satisfaction of the Chief Judicial Magistrate,
Samastipur, in connection with Patory P.S. case no.65 of 2007.
sudip ( Dharnidhar Jha, J )