IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.85 of 2011
RAJIV KUMAR
Versus
THE STATE OF BIHAR
-----------
02/ 02.02.2011 Heard learned counsel for the petitioner as well as learned
P.P. for the State.
Petitioner seeks his bail in connection with Mansi P.S. Case
no.88/2010 registered under sections 307, 353, 414/34 of the IPC and
25(I-B)a,26, 27, 35 of the Arms Act.
Allegedly, cross-firing was made between the criminals and
the police party and after the aforesaid firing, three persons including
the petitioner were arrested.
Admittedly, except one mobile nothing has been recovered
from the conscious possession of the petitioner. The impugned order
of the learned Sessions Judge does not disclose any criminal
antecedent of this petitioner.
Considering the facts and circumstances of the case as well
as submissions of the parties, the petitioner Rajiv Kumar is directed to
be released on bail in connection with Mansi P.S. Case no. 88 of 2010
on furnishing bail bond of Rs 10,000/- with two sureties of the like
amount each to the satisfaction of Chief Judicial Magistrate, Khagaria
shahid (Hemant Kumar Srivastava,J)