IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.15713 of 2008
MUNSAF SINGH @ MUNSHAF SINGH YADAV
Versus
STATE OF BIHAR
With
Cr. Misc. no.13832 of 2008
Surendra Singh & another
Versus
State of Bihar
-----------
3. 3.7.2008 Heard.
The case is under section 302 of the Indian Penal Code and
the petitioners were suspected to have killed the brother of the
informant because he was having affair with a particular girl as per the
F.I.R. Case diary has been referred to me by the learned A.P.P.and
except suspicion there is nothing against the petitioner as well.
Regard being had to the allegation and the material, let
petitioners, namely, Munsaf Singh @ Munshaf Singh Yadav,
Surendra Singh and Chanman Singh be released on bail on furnishing
bail bond of Rs.10,000/-(Ten thousand) each with two sureties of the
like amount each to the satisfaction of the S.D.J.M., Bikramganj,
Rohtas in connection with Nasriganj (Rajpur) P.S. case no.138 of
2007.
sudip ( Dharnidhar Jha, J )