IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19383 of 2008
RAMU YADAV
Versus
STATE OF BIHAR
-----------
3. 3/7/2008 The petitioner is in custody since 16.12.2007 in a case
under Sections 328, 406 and 379/34 of the Indian Penal Code.
The petitioner is not named in the F.I.R. nor any
recovery has been made from him. He has also not been put on
T.I. Parade. The material on which the petitioner has been
remanded into custody is the confessional statement of co-
accused recorded in two paragraphs of the case diary.
Regard being had to the above facts, let petitioner
Ramu Yadav be released from custody on furnishing bond of
Rs. 3,000/- (Three thousand) with two sureties of the like
amount each to the satisfaction of Chief Judicial Magistrate,
Madhubani, in connection with Pandaul P.S. Case No. 321 of
2007.
S.Ali (Dharnidhar Jha, J.)