High Court Patna High Court - Orders

Ravindra Rai vs The State Of Bihar on 2 July, 2008

Patna High Court – Orders
Ravindra Rai vs The State Of Bihar on 2 July, 2008
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.12149 of 2008
                                      RAVINDRA RAI
                                             Versus
                                  THE STATE OF BIHAR
                                           -----------

4 2.7.2008 Heard.

The petitioner is the husband and the case

was initially registered under section 304B and other

sections of the Indian Penal Code. The police after

completion of investigation has submitted charge sheet

only under section 306 IPC.

Considering which, let the petitioner,

Ravindra Rai be released on bail on furnishing bail bond

of Rs 10,000/- with two sureties of the like amount each to

the satisfaction of the Chief Judicial Magistrate,

Samastipur in Mohiuddinnagar P.S. Case no.117/07.

shahid                                           (Dharnidhar Jha, J)