High Court Patna High Court - Orders

Rajesh Kumar Shrivastava vs The State Of Bihar on 28 February, 2011

Patna High Court – Orders
Rajesh Kumar Shrivastava vs The State Of Bihar on 28 February, 2011
          IN THE HIGH COURT OF JUDICATURE AT PATNA
                     Cr.Misc. No.1740 of 2011
     RAJESH KUMAR SHRIVASTAVA, SON OF ANIL SHRIVASTAVA
                              Versus
                      THE STATE OF BIHAR
                             -----------

02 28.02.2011 Heard learned counsel for the petitioner as well as learned

Additional Public Prosecutor for the State.

Petitioner seeks his bail in connection with Delha P.S. Case

No. 62 of 2010 registered under Section 302 of the Indian Penal Code and

27 of the Arms Act.

Petitioner is not named in the First Information Report and it

appears from perusal of the impugned order of learned Ist Additional

Sessions Judge, Gaya that except the confessional statement and criminal

antecedent of the petitioner, there is nothing against him.

Contention of learned counsel for the petitioner is that only

one case was instituted against the petitioner in the year 1999 vide Civil

Lines P.S. Case No. 243 of 1999 and the petitioner has already been

acquitted in the aforesaid case.

Considering the aforesaid facts and circumstances as well as

submissions of the parties, let the petitioner 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 Chief Judicial Magistrate, Gaya

in connection with above stated Delha P.S. Case No. 62 of 2010.

 Shahzad                            ( Hemant Kumar Srivastava, J.)