High Court Patna High Court - Orders

Rajeshwar Giri vs State Of Bihar on 11 July, 2008

Patna High Court – Orders
Rajeshwar Giri vs State Of Bihar on 11 July, 2008
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Cr.Misc. No.24267 of 2008
                                        RAJESHWAR GIRI
                                                Versus
                                         STATE OF BIHAR
                                              -----------

2 11/07/2008 Heard learned counsel for the petitioner and learned counsel

representing the State.

The case under sections 323, 324, 435, 307/34 of the Indian

Penal Code was registered on the basis of fard beyan of Ram Babu

Giri.

Submission is that the petitioner is in custody since

2.9.2007. Though the case is old but the petitioner had no knowledge

about the same.

Considering the facts and circumstances of the case, the

petitioner Rajeshwar Giri is directed to be released on bail on

furnishing of bail bonds of Rs. 10,000/- (ten thousand) with two

sureties of the like amount each to the satisfaction of the S.D.J.M.,

Sadar, East Champaran, Motihari in connection with Kotwa P.S. Case

No. 80 of 1990 with condition that one of the bailors shall be a

Government /Semi Government employee.

avin.                                      (Shyam Kishore Sharma, J.)