IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.43499 of 2010
RAJU @ SIKANDAR RAJAK @ SIKANDAR, SON OF RAM SEWAK
RAJAK
Versus
THE STATE OF BIHAR
-----------
2. 18.01.2011 Heard learned counsel for the petitioner as well as learned
P.P. for the State.
Petitioner seeks his bail in connection with Sessions Trial No.
1247 of 2010 arising out of Beur P.S. Case No. 37 of 2010 registered
under Sections 399, 402, 401, 400 of the Indian Penal Code, Sections
25(1-B)A, 26 and 35 of the Arms Act
Allegedly one country made pistol and live cargridge were
recovered from the conscious possession of the petitioner when he
along with other accused had assembled to make preparation of the
dacoity.
Annexure-2 of this application reveals that having more or
less similar allegation, one co-accused namely, Manish Kumar has
already been granted privilege of bail by another Bench of this Court vide
order dated 23.7.2010 passed in Cr. Misc. 24379 of 2010.
In the aforesaid, the petitioner above named is directed to be
released on bail on furnishing bail bond of Rs. 10,000/- (Ten thousand)
with two sureties of the like amount each to the satisfaction of A.D.J. XI,
Patna, in connection with above stated Sessions Trial No. 1247 of 2010
arising out of Beur P.S. Case No. 37 of 2010
(Hemant Kumar Srivastava, J.)
S.Ali