IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.12149 of 2008
RAVINDRA RAI
Versus
THE STATE OF BIHAR
-----------
4 2.7.2008 Heard.
The petitioner is the husband and the case
was initially registered under section 304B and other
sections of the Indian Penal Code. The police after
completion of investigation has submitted charge sheet
only under section 306 IPC.
Considering which, let the petitioner,
Ravindra Rai be released on bail on furnishing bail bond
of Rs 10,000/- with two sureties of the like amount each to
the satisfaction of the Chief Judicial Magistrate,
Samastipur in Mohiuddinnagar P.S. Case no.117/07.
shahid (Dharnidhar Jha, J)