High Court Patna High Court - Orders

Raja Ram Kumar @ Doma vs The State Of Bihar on 15 July, 2008

Patna High Court – Orders
Raja Ram Kumar @ Doma vs The State Of Bihar on 15 July, 2008
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.22733 of 2008
                              RAJA RAM KUMAR @ DOMA
                                            Versus
                                  THE STATE OF BIHAR
                                          -----------

3. 15.7.2008 Heard.

Regard being had to the fact that a poultry sum of Rs.150/-

was recovered from the possession of the petitioner which is claimed

by the petitioner as his own and not as extorted money and also

considering that petitioner is in custody since 19.4.2008, let petitioner

namely Raja Ram Kumar @ Doma be released on bail on furnishing

bail bond of Rs.10,000/-(Ten thousand) with two sureties of the like

amount each to the satisfaction of Sri M. K. Rai, J.M. Ist Class,

Nalanda at Biharsharif, in connection with Asthawan P.S. case no.26

of 2008. One of the sureties of the petitioner must be either of the

parents of him.

          sudip                           ( Dharnidhar Jha, J )