High Court Patna High Court - Orders

Pramod Kumar @ Pramod Kumar Sharma vs State Of Bihar on 24 June, 2010

Patna High Court – Orders
Pramod Kumar @ Pramod Kumar Sharma vs State Of Bihar on 24 June, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.19214 of 2010
                      PRAMOD KUMAR @ PRAMOD KUMAR SHARMA
                                                Versus
                                         STATE OF BIHAR
                                              -----------

4 24.06.2010. It appears order no.3 dated 3.6.2010 has inadvertently

been typed in records of Cr.Mis.No. 10214/2010 in place of instant

case.

The aforesaid order is recalled and following order is

passed.

Heard learned counsel for the parties.

Petitioner has been made an accused in a case under

section 304B of the I.P.C.

The petitioner submits that he is Nandosi of the deceased

having general allegation. The father-in-law has already been

allowed bail. He is in custody since 13.2.2010.

Let the petitioner as above be released on bail on

furnishing bail bond of Rs. 5,000/-with two sureties of the like

amount each to the satisfaction of the Sub Divisional Judicial

Magistrate, Daudnagar, Aurangabad in Khudwan Police Station

case no. 16 of 2008.

Let this order be communicated to the court above

through FAX at the cost of the petitioner.

Shashi. (Samarendra Pratap Singh,J.)