IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.9366 of 2008
SK.AKHTAR @ SEIKH AKHTAR
Versus
STATE OF BIHAR
With
Cr.Misc. No.16974 of 2008
SANTOSH TANTI @ SANTOSHI TANTI
Versus
STATE OF BIHAR
With
Cr.Misc. No.16963 of 2008
SETABUR RAHMAN @ SATABUR & ABDUL BASIR & PRAHLAD RABIDAS
Versus
STATE OF BIHAR
With
Cr.Misc. No.17660 of 2008
MD. DULAL
Versus
STATE OF BIHAR
-----------
3. 3.7.2008 Heard.
The four petitions arise out of one case i.e. Amadabad
P.S.Case no.75 of 2007 under Sections 397 and 396 IPC. Neither of the
six petitioners is named in the FIR and they have not been put on test
identification parade in spite of being in custody. Nothing has been
recovered from either of them. The learned A.P.P. concedes that there
could not be any material meaningful in the case diary except that their
names have appeared in the confessional statement of a co-accused.
Considering the material and the contentions, let the above
named six petitioners be released from custody on furnishing bond of
Rs.3,000/-(three thousand)each with two sureties of the like amount
each to the satisfaction of C.J.M.Katihar in the above noted case.
( Dharnidhar Jha, J. )
B.Kr.