High Court Patna High Court - Orders

Kokai Mandal @ Kakwa @ Tejo Mahto vs State Of Bihar on 4 July, 2008

Patna High Court – Orders
Kokai Mandal @ Kakwa @ Tejo Mahto vs State Of Bihar on 4 July, 2008
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.24766 of 2008
                     KOKAI MANDAL @ KAKWA @ TEJO MAHTO
                                           Versus
                                    STATE OF BIHAR
                                         -----------

2. 4/7/2008 Heard.

The case is under Section 302/34 I.P.C. and there is

specific allegation that accused Kare Paswan and Sunil Mandal

were strangulating the deceased to death.

Regard being had to the facts and circumstances of

the case, let petitioner Kokai Mandal @ Kakwa @ Tejo Mahto

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, Khagaria, in connection

with Khagaria P.S. Case No. 313 of 1999.

     S.Ali                                            (Dharnidhar Jha, J.)