IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.37629 of 2010
PRAMOD SINGH, SON OF RAJENDRA SINGH.
Versus
STATE OF BIHAR .
----------
2 22.11.2010 Heard, learned counsel for the petitioner and the State.
The petitioner has been made an accused under sections
363, 365 and 34 of the Indian Penal Code.
Learned counsel for the petitioner submits that it is a case
of love affairs. He further submits that co- accused Anil Singh has
already been granted anticipatory bail by a bench of this Court. The
petitioner is custody since 23.8.2010.
In the circumstances, petitioner, named above, is directed
to be released on bail on furnishing bail bond of Rs. 5,000/- (Five
thousand) with two sureties of the like amount each to the
satisfaction of the Chief Judicial Magistrate, Nawada in connection
with Hisua P.S. case no. 89 of 2009.
Devendra/ (Samarendra Pratap Singh, J.)