IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22432 of 2008
MUKESH KUMAR
Versus
STATE OF BIHAR
-----------
3 3.7.2008 Heard the parties.
The petitioner is an accused in a case under sections 4
(2) (A)/5/7 of the Immoral Traffic Prevention Act.
The petitioner was caught in an objectionable condition
in a hotel.
The petitioner is in custody since 11.5.2008.
In the aforesaid facts, the petitioner Mukesh Kumar is
directed to be released on bail in Rajgir PS Case No. 68/2008 on
furnishing bail bond of rupees ten thousand with two sureties of the like
amount each to the satisfaction of the Chief Judicial Magistrate,
Nalanda at Biharsharif.
haque (Sheema Ali Khan, J.)