IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19214 of 2010
PRAMOD KUMAR @ PRAMOD KUMAR SHARMA
Versus
STATE OF BIHAR
-----------
4 24.06.2010. It appears order no.3 dated 3.6.2010 has inadvertently
been typed in records of Cr.Mis.No. 10214/2010 in place of instant
case.
The aforesaid order is recalled and following order is
passed.
Heard learned counsel for the parties.
Petitioner has been made an accused in a case under
section 304B of the I.P.C.
The petitioner submits that he is Nandosi of the deceased
having general allegation. The father-in-law has already been
allowed bail. He is in custody since 13.2.2010.
Let the petitioner as above be released on bail on
furnishing bail bond of Rs. 5,000/-with two sureties of the like
amount each to the satisfaction of the Sub Divisional Judicial
Magistrate, Daudnagar, Aurangabad in Khudwan Police Station
case no. 16 of 2008.
Let this order be communicated to the court above
through FAX at the cost of the petitioner.
Shashi. (Samarendra Pratap Singh,J.)