IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.45272 of 2010
UPENDRA RAI
Versus
THE STATE OF BIHAR
-----------
3. 02.02.2011 Heard the learned Counsel for the petitioner and the learned
Counsel for the State.
Renewing the prayer for bail in a Police case under Sections
304B of the Penal Code reemphasizing that the prosecution was launched in
the form of complaint case five days latter, reliance is placed on Para 34 & 35
of the case diary when the former contains the statement of the medicine
shop owner from where medicines for treatment of the deceased were bought
and the latter contains statement of the treating doctor, to urge a natural
death by illness.
Having considered the facts and circumstances of the case,
let the petitioner, above named, be enlarged on bail on furnishing bail bonds
of Rs. 20,000/- (Twenty thousand) with two sureties of the like amount each
to the satisfaction of CJM Ara in Chauri PS Case No. 51 of 2009.
Snkumar/- (Navin Sinha,J.)