IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.18814 of 2011
CHANDAN KUMAR S/O DEVENDRA YADAV, R/O
VILLAGE-CHAURA, P.S. DANIAWAN, DISTRICT-
PATNA.
--PETITIONER
Versus
THE STATE OF BIHAR --OPP.PARTY
2 16.06.2011
Heard.
Petitioner is one of the named accused in this
case, being in custody since 21.12.2010, carries general
allegation, nothing specific in a case wherein the deceased
allegedly called minor daughter of one Dhaneshwari Devi,
who was recovered by the accused persons in the night
resulting into entire occurrence, wherein son of the
informant had lost life.
In view of absence of any specific allegation
against the petitioner, having no reported criminal
antecedent and period of detention , the petitioner is
directed to be enlarged on bail on his furnishing bonds of
Rs.10,000/- (Rupees ten thousand) with two sureties of the
like amount each to the satisfaction of the Additional
Chief Judicial Magistrate, Patna City, Patna, in Daniawan
P.S. Case no. 86 of 2010, with additional condition, if
2
any, imposed by the Court concerned, ensuring early
disposal of the case.
AAhmad ( Akhilesh Chandra, J.)