High Court Patna High Court - Orders

Vikas Kumar vs State Of Bihar on 3 July, 2008

Patna High Court – Orders
Vikas Kumar vs State Of Bihar on 3 July, 2008


IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24463 of 2008
VIKAS KUMAR
Versus

The State of Bihar

– – – –

2.   3.7.2008            Heard.

                         The     petitioner    is    in    custody    since

7.2.2008 in a case under Section 394 of the

Indian Penal Code without being put on the

Test Identification Parade or anything being

recovered from him, considering which 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 Shri

S.N.Shrivastawa, Assistant Sessions Judge,

Patna City in Sessions Trial No. 474 of 2006

arising out of Patna Chauk P.S.Case No. 130

of 2005.

Kanth

( Dharnidhar Jha, J.)