IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.17176 of 2008
BINOD DAS @ BATORAN DAS
Versus
STATE OF BIHAR
-----------
3. 3.7.2008 Heard.
This case was initially registered under section 302 of the
Indian Penal Code but after investigation police submitted chargesheet
only under section 306 of the Indian Penal Code , considering which
let petitioner namely Binod Das @ Batoran Das be released on bail on
furnishing bail bond of Rs.3,000/-(Three thousand) with two sureties
of the like amount each to the satisfaction of the A.C.J.M., Shekhpura,
in connection with Shekhopur Sarai P.S. case no.60 of 2007.
sudip ( Dharnidhar Jha, J )