High Court Patna High Court - Orders

Rajeshwar Mahto @ Rameshwar Mahto vs The State Of Bihar on 3 July, 2008

Patna High Court – Orders
Rajeshwar Mahto @ Rameshwar Mahto vs The State Of Bihar on 3 July, 2008
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.19506 of 2008
                   RAJESHWAR MAHTO @ RAMESHWAR MAHTO
                                           Versus
                                 THE STATE OF BIHAR
                                         -----------

3. 3/7/2008 The case is under Sections 307, 436 etc. of the Indian

Penal Code and Section 27 of the Arms Act.

The petitioner is not named in the F.I.R. and the

rejection order also does not contain any material on which the

further incarceration of the petitioner is to be justified.

Let petitioner Rajeshwar Mahto @ Rameshwar Mahto

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 Sub Divisional Judicial Magistrate, Sherghati,

in connection with Amas P.S. Case No. 04 of 2005.

     S.Ali                                                   (Dharnidhar Jha, J.)