IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.41737 of 2010
PAPPU PANDIT @ KALICHARAN PANDIT, S/O Bhagwan Pandit,
resident of village- Nayatola (Near High School), Police Station-
Phulwarisharif, District- Patna.
Versus
STATE OF BIHAR
-----------
2 22.12.2010 Heard learned counsel for the petitioner and learned
counsel for the State.
Petitioner is an accused for offences punishable under
Sections 304(B), 201/34 of the Indian Penal Code.
Learned counsel for the petitioner submits that petitioner
happens to be the elder brother-in-law of the deceased and no
specific overt act has been levelled against him. Learned counsel for
the petitioner further submits that husband of the deceased is in
custody and the parents-in-law of the deceased have been enlarged
on bail by a Bench of this Court on 06.10.2010 passed in Cr. Misc.
No. 34041 of 2010. Learned counsel for the petitioner also avers that
petitioner is in custody since 23.07.2010.
Considering the aforesaid facts and circumstances, this
petition for bail is allowed. Let petitioner Pappu Pandit @
Kalicharan Pandit be released on bail on furnishing bail bond of Rs.
10,000 (Rupees ten thousand) with two sureties of the like amount
each to the satisfaction of Chief Judicial Magistrate, Patna in
connection with Phulwarisharif P.S. Case No. 377 of 2010.
Bhardwaj/ (S.N.Hussain, J.)