IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.11803 of 2008
RAMJEE MANJHI
Versus
STATE OF BIHAR
-----------
3. 3.7.2008 Heard.
Except the evidence of last seen there
is no material.
The contention is that the FIR itself
recites some quarrel between the deceased and
the petitioner some times prior to the incident.
Regard being had to the facts and the
contention, let the above named petitioner be
released from custody on furnishing bond of Rs.
10,000/-(ten thousand) with two sureties of the
like amount each to the satisfaction of Chief
Judicial Magistrate, Gaya in Fatehpur P.S.Case
no.144 of 2007.
( Dharnidhar Jha, J. )
B.Kr.