IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.40982 of 2010
BINDESHWAR RAM
Versus
STATE OF BIHAR
-----------
03. 14.03.2011. Heard.
The petitioner is named in the FIR of
the case under Section 302, 120B and 201 of
the IPC. The allegation is that he along with
five others took away the son of the
informant. Thereafter, the dead body of the
deceased was found out. Except the above,
there is nothing as has been recorded by the
learned court below itself.
Considering the lack of material, let
the above named petitioner be released from
custody on furnishing bond of Rs.10,000/-(ten
thousand) with two sureties of the like
amount each to the satisfaction of Chief
Judicial Magistrate, Muzaffarpur in Ahiyapur
P.S.Case No.218 of 2008.
B.Kr. ( Dharnidhar Jha,J.)