IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22548 of 2011
Ram Dayal Paswan
Versus
The State Of Bihar
-----------
2 25.7.2011 Heard learned counsel for the parties.
Petitioner is second husband of the
informant. Allegation is about quarrel in
between the wife and husband throwing of
kerosene oil by petitioner on the person of the
informant, reacting thereof she herself lit mach
stick and was taken to Hospital. Petitioner
remained in custody since 12.5.2008.
In the circumstances, the above named
petitioner is directed to be released on bail on
furnishing bail bond of Rs. 10,000/- (ten
thousand) with two sureties of the like amount
each to the satisfaction of Additional Sessions
Judge-I, Danapur in Khagaul P.S. Case No. 58 of
2000 (S.T.no. 916/2009).
AI ( Mandhata Singh, J.)