IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23653 of 2008
RAJENDRA SAH
Versus
THE STATE OF BIHAR
– – – –
2. 1.7.2008 Heard.
The petitioner while fleeing away with
the luggage of the passenger was caught red
handed, considering which I am not inclined to
direct his release on bail.
The petition is dismissed.
However, as soon as the petitioner
completes one year of confinement in Jamalpur
P.S.Case No. 10 of 2008, the Railway Judicial
Magistrate, Kiul, shall release him on bail on
his furnishing a bond of his own satisfaction.
Kanth
( Dharnidhar Jha, J.)