High Court Patna High Court - Orders

Dinesh Rai vs The State Of Bihar on 24 March, 2011

Patna High Court – Orders
Dinesh Rai vs The State Of Bihar on 24 March, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.8071 of 2011
                                   DINESH RAI
                                     Versus
                               THE STATE OF BIHAR
                                  -----------
02.   24.03.2011.              Heard.

                               The     case    is   under    Section       302     and

other Sections of the IPC and the petitioner

is not named in the FIR. There is no room for

addition of any further names and from a

order passed in Cr.Misc.No.26404 of 2010 it

is found that the deceased had made a

statement alleging that she was injured

accidentally.

Regard being had to the above facts

and circumstances, 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, Vaishali at Hajipur in Jandaha

P.S.case No.54 of 2010.

Brajesh Kr. ( Dharnidhar Jha,J.)