High Court Patna High Court - Orders

Rinku Bhagat @ Rinku Kumar Bhagat vs State Of Bihar on 2 July, 2008

Patna High Court – Orders
Rinku Bhagat @ Rinku Kumar Bhagat vs State Of Bihar on 2 July, 2008
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.24204 of 2008
                   RINKU BHAGAT @ RINKU KUMAR BHAGAT
                                         Versus
                                  STATE OF BIHAR
                                       -----------

2 2.7.2008 Prayer for bail of the petitioner who was an accused in a

case registered for offences under section 379 of the Indian Penal

Code was refused by this Court under order dated 27.3.2008,

annexure-1 with liberty to renew the prayer for bail after two months.

Petitioner is in custody since 7.9.2007.

Let the petitioner as above be released on bail on

furnishing bail bond of Rs.10,000/- with two sureties of the like

amount each to the satisfaction of the JM (Sri JP Kishku) Ist class,

Madhepura in Murliganj ps case no. 122 of 2007, GR no. 1259 of

2007.

He would not be absent physically for more than two

consecutive dates till three witnesses are examined without any

reasonable explanation.

    Shashi.                                     (S.P.Singh,J).