IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.37531 of 2010
PAWAN KUMAR SINGH @ PAWAN KUMAR @ PAWAN SINGH
Versus
STATE OF BIHAR
-----------
2 12.10.2010. Heard learned counsel for the parties.
Petitioner has been made accused in a case lodged for
offence under section 302/34 of the I.P.C.
The petitioner submits that the main allegation is against
in-laws of the deceased and he is distant relative of the deceased and
final form has already been submitted.
In view of the facts and circumstances of the case, let
the petitioner as above be released on bail on furnishing bail bond of
Rs.5000/- (five thousand) with two sureties of the like amount each
to the satisfaction of the Additional Chief Judicial Magistrate, Barh
in Mokama Police Station Case No. 117 of 2009.
Shashi. ( Samarendra Pratap Singh, J.)