IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24401 of 2008
PANKAJ KUMAR
Versus
STATE OF BIHAR
-----------
02/ 02-07-2008 Heard learned counsel for the petitioner and learned
counsel for the State.
It appears that the petitioner’s prayer for bail was earlier
rejected by this Court on 8.2.2008 in Cr. Misc. No. 929 of 2008 and
liberty was given to him to renew his prayer for bail after four months.
Learned counsel submitted that the period more than
four months has passed.
In the facts and circumstances of the case, the petitioner,
namely, Pankaj Kumar is directed to be released on bail on furnishing
bail bond of Rs. 10,000/- (rupees ten thousand) with two sureties of
the like amount each to the satisfaction of Chief Judicial Magistrate,
Patna in connection with Shastri Nagar P.S. Case No. 164 of 2007.
S.Sb/- (Madhavendra Saran, J.)