High Court Patna High Court - Orders

Rakesh Kumar vs State Of Bihar on 2 July, 2008

Patna High Court – Orders
Rakesh Kumar vs State Of Bihar on 2 July, 2008


IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19646 of 2008
RAKESH KUMAR
Versus

STATE OF BIHAR

– – – –

3. 2.7.2008 None appears for the petitioner. Heard

learned Additional Public Prosecutor.

As per the F.I.R. two persons are

alleged to be injured by firearms. One is

Mithun Kumar and the other is Baliram Tiwary.

There is no definite allegation against the

petitioner Rakesh Kumar. The statement in the

case diary indicates that this petitioner was

armed with a sword, considering which, let the

above named petitioner be directed to be

released from custody on his furnishing a bond

of Rs. 3,000/-( three thousand) with two

sureties of the like amount each to the

satisfaction of the Chief Judicial magistrate,

Bhojpur at Ara in Ara Nawada P. S.Case No.

150 of 2007.

Kanth

( Dharnidhar Jha, J.)