High Court Patna High Court - Orders

Rakesh Kumar vs The State Of Bihar on 6 October, 2010

Patna High Court – Orders
Rakesh Kumar vs The State Of Bihar on 6 October, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.37373 of 2010
                                     RAKESH KUMAR
                                            Versus
                                  THE STATE OF BIHAR
                                          -----------

02. 06.10.2010 Petitioner is languishing in custody since

29.04.2010 in a case registered under Sections 302,

120B of the I.P.C. and Section 27 of the Arms Act.

The F.I.R. was lodged against seven accused

persons and petitioner was not named in the F.I.R.

Subsequently one Ajay Yadav named this petitioner.

During investigation it has come that the planning of

murder was made in the house of this petitioner and

the money advanced for committing the offence was

distributed also in the house of the petitioner.

A statement has been made in para 13 of the

petition that petitioner has no criminal antecedent.

Considering the aforesaid facts, let the

petitioner namely Rakesh Kumar, 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, Nalanda at

Bihar Sharif in connection with Laheri P.S. Case No.

40 of 2010.

( Dinesh Kumar Singh, J.)
Shageer