High Court Patna High Court - Orders

Raj Kishore Kushwaha vs State Of Bihar on 8 July, 2008

Patna High Court – Orders
Raj Kishore Kushwaha vs State Of Bihar on 8 July, 2008
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.20299 of 2008
                                RAJ KISHORE KUSHWAHA
                                       Versus
                                   STATE OF BIHAR
                                    -----------

3. 8.7.2008 Heard.

The petitioner has been named by the two

co-accused persons who were caught by the

police.

The contention is that it is simply

shrouded in mystery as to how the persons who

were not present at the police station could be

said possessing any drug as per the details

given in the FIR. The further contention is that

it is a case of false implication.

Regard being had to the above facts, let

the above named petitioner 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 Additional Chief

Judicial Magistrate, Siwan in Siwan Rail

P.S.Case no.3 of 2007.

( Dharnidhar Jha, J. )
B.Kr.