IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24483 of 2008
DHARMENDRA BHAGAT
Versus
STATE OF BIHAR
– – – –
2. 3.7.2008 Heard.
The petitioner does not bear any
specific allegation of assault either on the
informant or the deceased, considering which
let the above named petitioner be directed to
be released from custody on his furnishing a
bond of Rs. 10,000/-( ten thousand) with two
sureties of the like amount each to the
satisfaction of the Sub-divisional Judicial
Mgistrate, Sikrahana at Motihari, East
Champaran, in Madhuban P.S.Case No.52 of 2007.
Kanth
( Dharnidhar Jha, J.)