IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19506 of 2008
RAJESHWAR MAHTO @ RAMESHWAR MAHTO
Versus
THE STATE OF BIHAR
-----------
3. 3/7/2008 The case is under Sections 307, 436 etc. of the Indian
Penal Code and Section 27 of the Arms Act.
The petitioner is not named in the F.I.R. and the
rejection order also does not contain any material on which the
further incarceration of the petitioner is to be justified.
Let petitioner Rajeshwar Mahto @ Rameshwar Mahto
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 Sub Divisional Judicial Magistrate, Sherghati,
in connection with Amas P.S. Case No. 04 of 2005.
S.Ali (Dharnidhar Jha, J.)