IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22743 of 2008
GAUTAM THAKUR @ RAJEEV KUMAR @ RAJEEV KUMAR THAKUR
Versus
STATE OF BIHAR
-----------
3. 14.7.2008 Heard.
The case appears of mob violence and
death in that course. The deceased was a
criminal who was attempting to run away after
having caused injury to the petitioner and also
after having fired shots in the air.
Let the above named petitioner who also
received an injury at the hands of the criminal
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
Chief Judicial Magistrate, Saharsa in
Sadar(Saharsa)P.S.Case no.99 of 2008.
( Dharnidhar Jha, J. )
B.Kr.