High Court Patna High Court - Orders

Rambriksha Saw @ Doman Sao vs State Of Bihar on 9 July, 2010

Patna High Court – Orders
Rambriksha Saw @ Doman Sao vs State Of Bihar on 9 July, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.23584 of 2010
                           RAMBRIKSHA SAW @ DOMAN SAO
                                            Versus
                                     STATE OF BIHAR
                                          -----------

2. 09.07.2010 Heard learned counsel for the petitioner

and the State.

The petitioner being father-in-law is

languishing in jail since 13.4.2010 in a case

registered under Sections 304 (B), 201/34 of the

Indian Penal Code.

It is submitted that allegation is general

moreover the petitioner was partitioned from the

husband and above all after the occurrence, it was

the petitioner and others who took victim to the

hospital. The mother-in-law and the brother of the

husband have been granted bail in Cr. Misc. No.

3567 of 2010, certified copy of the same is being

produced and kept on record.

Considering the fact that the

petitioner is father-in-law and the husband is in

custody and other similarly situated persons have

been granted bail, let the petitioner, namely,

Rambriksha Sao @ Doman Sao be released on bail

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

thousand) with two sureties of the like amount each
2

to the satisfaction of Chief Judicial Magistrate,

Nawada in connection with Nawada Town P.S. Case

No. 392 of 2009

Anand Kr. (Dinesh Kumar Singh, J.)