IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24323 of 2008
ANIL RAWAT @ ANIL KUMAR RAUT
Versus
STATE OF BIHAR
-----------
2 2.7.2008 Heard.
The petitioner is not named in the FIR in a
case under sections 302,120B/34 of the Indian Penal Code.
Two accused persons were arrested and they confessed to
their guilt before the police. One such person Vikash
Kumar @ Chhotu Surhi has been admitted to bail by
another Bench of this Court in Cr. Misc. no. 13391/08.
Considering which, let the petitioner, Anil
Rawat @ Anil Kumar Raut be released on bail on
furnishing bail bond of Rs 10,000/- with two sureties of
the like amount each to the satisfaction of the Addl. Chief
Judicial Magistrate, Lakhisarai in Lakhisarai( Kabaiya out
post) P.S. Case no.131/07.
shahid (Dharnidhar Jha, J)