IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.23661 of 2011
Rajendra Sharma @ Singh
Versus
The State Of Bihar
-----------
03/ 28.09.2011 Heard learned counsel for the petitioner as well as learned
Addl. Public Prosecutor for the State.
Petitioner being father-in-law of deceased is languishing in
jail custody since 9.3.2011 in a case registered under sections 302,
201, 120B/34 of the IPC.
It would appear from perusal of the first information report
as well as submissions of the parties that no specific overt-act has
been attributed against the petitioner and in course of investigation,
son of the deceased has also not made any allegation against the
petitioner.
Let the petitioner, Rajendra Sharma @ Singh, be released
on bail on furnishing bail bonds of Rs 10,000/- with two sureties of
the like amount each to the satisfaction of the Chief Judicial
Magistrate, Jehanabad in Ghoshi P.S. Case no. 32/2011.
shahid (Hemant Kumar Srivastava,J)