Patna High Court – Orders
Sakaldeep Manjhi vs State Of Bihar on 7 July, 2008
IN THE HIGH COURT OF JUDICATURE AT PATNA Cr.Misc. No.21549 of 2008 SAKALDEEP MANJHI Versus STATE OF BIHAR -----------
3. 7.7.2008 Heard.
Petitioner was found in possession of a country made pistol
as per description along with ammunitions while the police was on a
look out of an accused in a particular case, considering which I am not
inclined to direct release of the petitioner from custody. The petition is
dismissed.
However, as soon as petitioner completes one year in
custody in Nagarnausa P.S. case no.12 of 2008 from the first day of
his remand in that case, he will be released from custody by Sri P.C.
Pandey, Judicial Magistrate, Ist Class, Hilsa, Nalanda, on furnishing
bond to his own satisfaction.
sudip ( Dharnidhar Jha, J )