High Court Patna High Court - Orders

Dharmendra @ Dharmadeo Sharma vs State Of Bihar on 14 March, 2011

Patna High Court – Orders
Dharmendra @ Dharmadeo Sharma vs State Of Bihar on 14 March, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.40510 of 2010
          DHARMENDRA @ DHARMADEO SHARMA, S/O GAJENDRA
          SHARMA, RESIDENT OF VILLAGE- BELDAUR, POLICE
          STATION- BELDAUR, DISTRICT- KHAGARIA.
                                            Versus
                                 THE STATE OF BIHAR
                                          -----------

3. 14.03.2011 From perusal of the rejection order, the deceased

had committed suicide who was married one year prior to the

occurrence. The dispute was on account of some domestic

affairs.

Regard being had to the facts and circumstances of

the case, let petitioner namely Dharmendra @ Dharmadeo

Sharma be released from custody on furnishing bail bond of

Rs.10,000/-(ten thousand) alongwith two sureties of the like

amount each to the satisfaction of learned Chief Judicial

Magistrate, Khagaria, in connection with Beldaur P.S. Case No.

01 of 2010 (G.R. No. 14 of 2010).

( Dharnidhar Jha, J.)
Ibrar/-