IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.4306 of 2008
VIJAY KUMAR @ VIJAY KUMAR PASWAN
Versus
THE STATE OF BIHAR
With
Cr.Misc. No.11290 of 2008
MALLU MIAN @ MUMTAZ MIAN @ MAJHAR
Versus
STATE OF BIHAR
– – – –
3. 7.7.2008 Heard.
Regard being had to the finding
recorded in the rejection order that the
petitioners in their own confessional
statement have implicated themselves and other
accused persons, let the above named two
petitioners be directed to be released from
custody on their furnishing bonds each of Rs.
10,000/- ( ten thousand) with two sureties of
the like amount each to the satisfaction of
the Chief Judicial Magistrate, Bhojpur,Ara,
in Ara Town P.S.Case N. 35 of 2007.
Kanth
( Dharnidhar Jha, J.)