IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23014 of 2010
RAJNISH KUMAR SINGH
Versus
STATE OF BIHAR
-----------
4 25.10.2010. Heard learned counsel for the parties.
The petitioner has been made accused in a case under
sections 302,201,120B/34 of the I.P.C.
The petitioner submits that the main allegation is
against Ashutosh Jha and Rinku Rahmni. Petitioner is in custody
since 18.1.2010 and in fact he is an student of B.A.Part I and he
has been implicated in this case on suspicion as there is no eye
witness to the occurrence.
In the facts and circumstances of the case, let the
petitioner as above be released on bail on furnishing bail bond of
Rs.5,000/- (five thousand) with two sureties of the like amount
each to the satisfaction of the Chief Judicial Magistrate, Purnea in
Sarsi Police Station Case No. 6 of 2010.
Petitioner would co-operate in the trial.
Shashi. (Samarendra Pratap Singh, J.)