High Court Patna High Court - Orders

Rajeev Kumar @ Rajeev Kumar Rai vs The State Of Bihar on 21 July, 2011

Patna High Court – Orders
Rajeev Kumar @ Rajeev Kumar Rai vs The State Of Bihar on 21 July, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.6395 of 2011
                             Rajeev Kumar @ Rajeev Kumar Rai
                                               Versus
                                       The State Of Bihar
                                             -----------

3 21-07-2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the state.

Allegedly, the petitioner was caught alongwith one

country-made pistol and four live cartridges when he and

several other accused had assembled to make preparation for

committing dacoity.

Learned counsel for the petitioner points out that on

07.12.2010, the petitioner was arrested in connection with Runni

Saidpur P.S. Case No. 395 of 2010 and after that the petitioner

had been kept in police custody for which the family members of

the petitioner filed informatory petition before the concerned

police station but again, the petitioner was made accused in the

present case and he was remanded in the instant case on

14.12.2010.

Taking into consideration the aforesaid facts and

circumstances as well as submission of the parties, let the

petitioner, namely, Rajeev Kumar @ Rajeev Kumar Rai be

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

thousand) with two sureties of the like amount each in

connection with Runni Saidpur P.S. Case No. 422 of 2010 to the

satisfaction of Chief Judicial Magistrate, Sitamarhi.

AKV/-                                             ( Hemant Kumar Srivastava,J.)