Patna High Court – Orders
Raja Ram Kumar @ Doma vs The State Of Bihar on 15 July, 2008
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22733 of 2008
RAJA RAM KUMAR @ DOMA
Versus
THE STATE OF BIHAR
-----------
3. 15.7.2008 Heard.
Regard being had to the fact that a poultry sum of Rs.150/-
was recovered from the possession of the petitioner which is claimed
by the petitioner as his own and not as extorted money and also
considering that petitioner is in custody since 19.4.2008, let petitioner
namely Raja Ram Kumar @ Doma be released on bail on furnishing
bail bond of Rs.10,000/-(Ten thousand) with two sureties of the like
amount each to the satisfaction of Sri M. K. Rai, J.M. Ist Class,
Nalanda at Biharsharif, in connection with Asthawan P.S. case no.26
of 2008. One of the sureties of the petitioner must be either of the
parents of him.
sudip ( Dharnidhar Jha, J )