IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24609 of 2008
MUNNA KUMAR YADAV @ NANHAK YADAV
Versus
STATE OF BIHAR
-----------
2. 4.7.2008 Heard.
The case is under Section 395 IPC and
the petitioner is in custody since 24.2.2005
without being put on test identification parade
or anything being recovered from him. His name
appeared in the confessional statement of a co-
accused.
Regard being had to the above facts, let
the above named petitioner be released from
custody on furnishing P.R. bond of Rs.500/-(five
hundred)without any surety to the satisfaction
of Ist Additional Sessions Judge, Gaya in
S.Tr.No.47 of 2005(Buniyadganj P.S.Case no.55 of
2003).
( Dharnidhar Jha, J. )
B.Kr.