IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.3720 of 2011
BHOLA YADAV
Versus
THE STATE OF BIHAR
-----------
2 3.2.2011 The petitioner is in custody in relation to Mufassil
P.S.Case no. 69 of 2010, which was instituted under Sections
302,328 and 201/34 IPC.
The allegation in the FIR is that the petitioner along
with others had forcibly administered poison to the deceased.
One of the co accused had came to this Court and in Cr. Misc.
No. 38261 of 2010 has been granted bail by order dated 7.1.2011
in which this Court has noticed the controversy with regard to
the institution of the case itself.
Be that as it may, let above named petitioner be
released on bail on urnishing bail bond of Rs. 10,000/- (ten
thousand) with two sureties of the like amount each to the
satisfaction of C.J.M.,Nawadah, in Muffasil P.S.Case no. 69 of
2010.
Singh ( Navaniti Prasad Singh, J.)