High Court Patna High Court - Orders

Bindeshwar Ram vs State Of Bihar on 14 March, 2011

Patna High Court – Orders
Bindeshwar Ram vs State Of Bihar on 14 March, 2011
                      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.)