IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.6974 of 2011
KRISHNANDAN RAI
Versus
THE STATE OF BIHAR
-----------
02 05.04.2011 Heard learned counsel for the petitioner as well as
learned Addl. P.P. for the State.
Taking into consideration that petitioner is said to be
agnate of husband of the deceased and no specific overt act has
been attributed against him, let petitioner, Krishnandan Rai, be
released on bail on furnishing bail bonds of Rs. 10,000/- (ten
thousand) with two sureties of the like amount each to the
satisfaction of Chief Judicial Magistrate, Begusarai in connection
with Teghra P.S. Case No. 144 of 2009.
( Hemant Kumar Srivastava, J.)
Safik