High Court Patna High Court - Orders

Nandu Mandal vs The State Of Bihar on 25 October, 2011

Patna High Court – Orders
Nandu Mandal vs The State Of Bihar on 25 October, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Criminal Miscellaneous No.35092 of 2011
                                         Nandu Mandal
                                              Versus
                                     The State Of Bihar
                                 ----------------------------------

02. 25.10.2011 Heard learned counsel for the petitioner and

learned counsel for the State.

The petitioner being husband is languishing in

custody since 24.062011 in a case registered under

Sections 302, 120B of the I.P.C.

After investigation the charge-sheet has been

submitted under Section 306 of the I.P.C. It appears that

the informant has also retracted from his initial version.

Considering the facts and circumstances, let the

petitioner above named be released on bail on furnishing

bail bond of Rs.10,000/- (Ten thousand) with two sureties

of the like amount each to the satisfaction of the Addl.

Chief Judicial Magistrate, Rosera in connection with

Hathauri P.S. Case No. 68 of 2010.

(Dinesh Kumar Singh, J.)

Mkr.