IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.41390 of 2010
ASHOK SINGH
Versus
STATE OF BIHAR
-----------
03. 15.03.2011. Heard.
The petitioner is named in the FIR of
the case merely because he was seen standing
on the road just after the occurrence and was
also telling the informant and others that
the victim who was the father of the
informant had been killed. Except the above
fact, there is nothing against the
petitioner, considering which, 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 Additional Sessions
Judge-III, Saran at Chapra in Sessions Trial
No.650 of 2010 arising out of Panapur
P.S.case No.54 of 2010.
B.Kr. ( Dharnidhar Jha,J.)