IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24204 of 2008
RINKU BHAGAT @ RINKU KUMAR BHAGAT
Versus
STATE OF BIHAR
-----------
2 2.7.2008 Prayer for bail of the petitioner who was an accused in a
case registered for offences under section 379 of the Indian Penal
Code was refused by this Court under order dated 27.3.2008,
annexure-1 with liberty to renew the prayer for bail after two months.
Petitioner is in custody since 7.9.2007.
Let the petitioner as above be released on bail on
furnishing bail bond of Rs.10,000/- with two sureties of the like
amount each to the satisfaction of the JM (Sri JP Kishku) Ist class,
Madhepura in Murliganj ps case no. 122 of 2007, GR no. 1259 of
2007.
He would not be absent physically for more than two
consecutive dates till three witnesses are examined without any
reasonable explanation.
Shashi. (S.P.Singh,J).