IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.25116 of 2008
MAHENDRA MAHTO
Versus
STATE OF BIHAR
– – – –
2. 8.7.2008 Heard.
The case is under Section 414 of the
Indian Penal Code and the petitioner has set
up a claim of bona fide purchase in his
defence, regard being had to which, let the
above named petitioner be directed to be
released from custody on his furnishing a
bond of Rs. 10,000/-( ten thousand) with two
sureties of the like amount each to the
satisfaction of the Chief Judicial Magistrate,
Begusarai, in Bhagwanpur P.S.Case No.50 of
2008.
Kanth
( Dharnidhar Jha, J.)