High Court Patna High Court - Orders

Ramdeo Singh &Amp; Ors vs State Of Bihar on 9 July, 2008

Patna High Court – Orders
Ramdeo Singh &Amp; Ors vs State Of Bihar on 9 July, 2008
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.25606 of 2008
                                 RAMDEO SINGH & ORS
                                            Versus
                                     STATE OF BIHAR
                                          -----------

2. 9.7.2008 Heard.

Chargesheet has been submitted under section 306 of the

Indian Penal Code. The case was initially registered under section 302

of the Indian Penal Code. The investigation reveals as appears noted

down by the learned Judge passing the impugned order that it was a

case of suicide.

Let four petitioners namely Ramdeo Singh, Bindeshwar

Singh, Sukan Singh and Marni Devi be released on bail on furnishing

bail bond of Rs.5,000/-(Five thousand) each with two sureties of the

like amount each to the satisfaction of the Chief Judicial Magistrate,

Samastipur, in connection with Patory P.S. case no.65 of 2007.

          sudip                          ( Dharnidhar Jha, J )