High Court Patna High Court - Orders

Gautam Thakur @ Rajeev Kumar @ … vs State Of Bihar on 14 July, 2008

Patna High Court – Orders
Gautam Thakur @ Rajeev Kumar @ … vs State Of Bihar on 14 July, 2008
                      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.