High Court Patna High Court - Orders

Anil Rawat @ Anil Kumar Raut vs State Of Bihar on 2 July, 2008

Patna High Court – Orders
Anil Rawat @ Anil Kumar Raut vs State Of Bihar on 2 July, 2008
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.24323 of 2008
                           ANIL RAWAT @ ANIL KUMAR RAUT
                                             Versus
                                     STATE OF BIHAR
                                           -----------

2 2.7.2008 Heard.

The petitioner is not named in the FIR in a

case under sections 302,120B/34 of the Indian Penal Code.

Two accused persons were arrested and they confessed to

their guilt before the police. One such person Vikash

Kumar @ Chhotu Surhi has been admitted to bail by

another Bench of this Court in Cr. Misc. no. 13391/08.

Considering which, let the petitioner, Anil

Rawat @ Anil Kumar Raut 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 Addl. Chief

Judicial Magistrate, Lakhisarai in Lakhisarai( Kabaiya out

post) P.S. Case no.131/07.

shahid                                            (Dharnidhar Jha, J)