IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19000 of 2011
Ramdeo Rai, S/O-Late Sudarshan Rai
Versus
The State Of Bihar
-----------
02 29.06.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State.
Petitioner is cousin father-in-law of the deceased
and languishing in jail custody since January, 2011.
The contention of learned counsel for the
petitioner is that petitioner is separate from the family members
of husband of the deceased.
Considering the aforesaid facts and circumstances
as well as submissions of the parties, let the petitioner be
released on bail on furnishing bail bonds of Rs. 10,000/- (Ten
Thousand) with two sureties of the like amount each to the
satisfaction of Chief Judicial Magistrate, Bhojpur, Ara in
connection with Sikarhata P.S. Case No. 24 of 2010.
Shahzad ( Hemant Kumar Srivastava, J.)