IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.23882 of 2011
Bijay Ram @ Bijay Rajbanshi @ Barun Ji
Versus
The State Of Bihar
---------
02/ 01.08.2011 Heard learned counsel for the petitioner as well as
learned Addl. Public Prosecutor for the State.
Petitioner is in jail custody since 4.9.2010 on the
allegation that one detonator fitted with wire, receipt of CPI were
recovered from the house of the petitioner.
The contention of learned counsel for the petitioner is
that nothing has been recovered from the house of the petitioner
that is the reason seizure list does not contain signature of any
family member of the petitioner.
Taking into consideration aforesaid facts and
circumstances as well as submissions of the parties, let the
petitioner, Bijay Ram @ Bijay Rajbanshi @ Barun Ji, be released
on bail on furnishing bail bonds of Rs 10,000/- with two sureties of
the like amount each to the satisfaction of the Fast Track Court V,
Nawada in Sessions Trial no. 135 of 2011/ 31 of 2011 arising out of
Govindpur P.S. Case no. 25/2009.
shahid (Hemant Kumar Srivastava,J)