IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24766 of 2008
KOKAI MANDAL @ KAKWA @ TEJO MAHTO
Versus
STATE OF BIHAR
-----------
2. 4/7/2008 Heard.
The case is under Section 302/34 I.P.C. and there is
specific allegation that accused Kare Paswan and Sunil Mandal
were strangulating the deceased to death.
Regard being had to the facts and circumstances of
the case, let petitioner Kokai Mandal @ Kakwa @ Tejo Mahto
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, Khagaria, in connection
with Khagaria P.S. Case No. 313 of 1999.
S.Ali (Dharnidhar Jha, J.)