IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21203 of 2008
TINKU KUMAR
Versus
STATE OF BIHAR
-----------
3. 7.7.2008 Heard.
The case is under section 302 of the Indian Penal Code in
which petitioner is not named in the F.I.R. and inspite of being in
custody since 11.8.2007 he has not been put up on T.I.P. The
rejection order also indicates that nothing was recovered from his
possession.
In the above circumstances, let petitioner namely Tinku
Kumar be released on bail on furnishing personal recognition bond of
Rs.500/-(Five hundred only) without any surety to the satisfaction of
Sri T. Yadav, Judicial Magistrate, Ist Class, Muzaffarpur, in
connection with Baruraj P.S. case no.76 of 2007 (Tr. No.3378 of
2008)
sudip ( Dharnidhar Jha, J )