High Court Patna High Court - Orders

Krishnandan Rai vs The State Of Bihar on 5 April, 2011

Patna High Court – Orders
Krishnandan Rai vs The State Of Bihar on 5 April, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.6974 of 2011
                             KRISHNANDAN RAI
                                     Versus
                            THE STATE OF BIHAR
                                    -----------

02 05.04.2011 Heard learned counsel for the petitioner as well as

learned Addl. P.P. for the State.

Taking into consideration that petitioner is said to be

agnate of husband of the deceased and no specific overt act has

been attributed against him, let petitioner, Krishnandan Rai, be

released on bail on furnishing bail bonds of Rs. 10,000/- (ten

thousand) with two sureties of the like amount each to the

satisfaction of Chief Judicial Magistrate, Begusarai in connection

with Teghra P.S. Case No. 144 of 2009.

( Hemant Kumar Srivastava, J.)
Safik