IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.38996 of 2010
RAJU KUMAR SINGH
Versus
STATE OF BIHAR
-----------
3 28.3.2011 Heard learned counsel for the parties.
Petitioner is though husband of the
deceased but has been shown for no participation
in killing that is corroborated by deceased’s
son as killing by deceased’s father-in-law and
brother-in-law. Petitioner is in custody since
31.8.2010.
Thus, having regard to the facts and
circumstances of the case, let the above named
petitioner 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,
Siwan in Pachrukhi (G.B.Nagar) P.S. Case No.
155/2009.
AI ( Mandhata Singh, J.)