IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24463 of 2008
VIKAS KUMAR
Versus
The State of Bihar
– – – –
2. 3.7.2008 Heard.
The petitioner is in custody since
7.2.2008 in a case under Section 394 of the
Indian Penal Code without being put on the
Test Identification Parade or anything being
recovered from him, considering which let the
above named petitioner be directed to be
released from custody on his furnishing a
personal recognizance bond of Rs. 500/- only
without any surety to the satisfaction of Shri
S.N.Shrivastawa, Assistant Sessions Judge,
Patna City in Sessions Trial No. 474 of 2006
arising out of Patna Chauk P.S.Case No. 130
of 2005.
Kanth
( Dharnidhar Jha, J.)