IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23693 of 2011
Bhushan Singh, S/O-Hari Singh
Versus
The State Of Bihar
-----------
02 28.07.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State assisted by learned
counsel for the informant.
Petitioner is languishing in jail custody since 11.05.2011
in a case registered under Sections 304 B, 201/34 of the Indian Penal
Code whereas petitioner is admittedly co-villager of husband of the
deceased and even if, the prosecution story assumed to be true, then
also, at best, the petitioner can be prosecuted for the offence under
Section 201 of the Indian Penal Code.
Considering the aforesaid facts and circumstances as
well as submissions of the parties, let the petitioner be released on bail
on furnishing bail bonds of Rs. 10,000/- (Ten Thousand) with two
sureties of the like amount each to the satisfaction of Chief Judicial
Magistrate, Lakhisarai in connection with Pipariya P.S. Case No. 13
of 2011.
SHAHZAD ( Hemant Kumar Srivastava, J.)