IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.25953 of 2008
RAJU KUMAR PATEL @ RAJU PATEL
Versus
STATE OF BIHAR
-----------
2. 15.7.2008 Heard.
From the rejection order itself it does
not appear that there could be justifiable
reason for refusing the prayer for bail of the
petitioner who was not named in the FIR of a
case under Section 395 IPC.
Let the above named petitioner 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 Sri
Ashutosh Kumar Singh, J.M. Ist Class,
Muzaffarpur in Ahiyapur P.S.Case no.35 of 2007.
( Dharnidhar Jha, J. )
B.Kr.