High Court Patna High Court - Orders

Rajeev Singh @ Rajeev Kumar Singh vs The State Of Bihar on 19 April, 2011

Patna High Court – Orders
Rajeev Singh @ Rajeev Kumar Singh vs The State Of Bihar on 19 April, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Cr.Misc. No.8792 of 2011
                           RAJEEV SINGH @ RAJEEV KUMAR SINGH
                                                  Versus
                                       THE STATE OF BIHAR
                                                -----------

03 19.04.2011 Heard learned counsel for the petitioner as well as learned

Additional Public Prosecutor for the State.

Petitioner is in judicial custody since 25.12.2010 on the

allegation that he took certain amount from the informant in the name

of providing job to him in railway and also issued a fake appointment

letter. In course of investigation, some witnesses have stated that they

had also given money to the petitioner on the assurance that he shall

provide job to them in railway. Furthermore, it has come in

investigation that informant deposited some amount in the bank

account of the petitioner.

Taking into consideration the above stated facts and

circumstances as well as submissions of the parties, let the petitioner be

released on bail on furnishing bail bonds of Rs. 10,000/- (Ten

Thousand) with two sureties of the like amount each to the satisfaction

of Chief Judicial Magistrate, Patna in connection with Gandhi Maidan

P.S. Case No. 565 of 2010.

     Shahzad                             (Hemant Kumar Srivastava, J )