IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.25533 of 2008
BHIM PASWAN
Versus
STATE OF BIHAR
-----------
2. 9.7.2008 Heard.
The case is under Section 395 IPC and
the petitioner is in custody since 7.1.2008
without anything being recovered from him or
himself being put on test identification parade.
The rejection order has been passed merely on
the criminal antecedent of the petitioner.
Regard being had to the above facts, let
the above named petitioner be released from
custody on furnishing bond of Rs.5,000/-(five
thousand)with two sureties of the like amount
each to the satisfaction of Chief Judicial
Magistrate, Jamui in Chandramandih P.S.Case
no.68 of 2007.
( Dharnidhar Jha, J. )
B.Kr.