High Court Patna High Court - Orders

Raju Kumar vs The State Of Bihar on 4 July, 2008

Patna High Court – Orders
Raju Kumar vs The State Of Bihar on 4 July, 2008


IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24669 of 2008
RAJU KUMAR
Versus

THE STATE OF BIHAR

– – – –

2.   4.7.2008            Heard.

                         The   petitioner      is     in     custody    since

30.12.2005 in a case under Section 395 of the

Indian Penal Code without being put on the

Test Identification Parade or anything being

recovered from him. His name appeared in the

confessional statement of a co-accused

Amarendra Kumar. It may also be noted from

the rejection order itself that the petitioner

was remanded in this case from other case in

which he was in custody.

Considering the facts and

circumstances, let the above named petitioner

be directed to be released from custody on

his furnishing a personal recognizance bond of

Rs. 500/- only without any surety to the

satisfaction of the Chief Judicial

Magistrte,Patna, in Phulwari Sharif P.S.Case

No. 691 of 2005.

Kanth

( Dharnidhar Jha, J.)