IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.26982 of 2010
RAJ BALLAM DOME son of Bansi Dom
Versus
STATE OF BIHAR
-----------
2/ 17.09.2010 Heard learned counsel for the parties.
Petitioner is an accused in a case under Sections 395
and 397 of the Indian Penal Code.
Learned counsel for the petitioner submits that
petitioner is not named in the First Information Report and nothing
has been recovered from his possession. He further submits that
his name has transpired in the confessional statement of co-
accused and he has not been put on T. I. Parade.
In the circumstances, petitioner, named above, is
directed to be released on bail on furnishing bail bond of Rs.
5,000/- (Five thousand) with two sureties of the like amount each
to the satisfaction of Chief Judicial Magistrate, Patna in
connection with Digha P.S. case no210 of 2008, with the condition
that he will not physically absent for two consecutive dates at
stretch, till two witnesses are examined.
(Samarendra Pratap Singh, J.)
Uday/