IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.40063 of 2010
RAJESH RAJAK @ RAKESH RAJAK
Versus
THE STATE OF BIHAR
-----------
4/ 14.3.2011 Heard learned counsel for the parties.
The case is under section 394 and 411 of the IPC. The
recovery was from Dharmendra Kumar and he has been admitted to
bail in Cr. Misc. No. 11852 of 2010. As regards the present
petitioner, he is not named in the FIR nor anything has been
recovered from his possession. Above all, the petitioner has not been
put on Test Identification Parade.
The learned Additional Sessions judge, who dismissed the
prayer for bail of the petitioner, was observing that he had rejected
the prayer of some of the accused persons and he was not inclined to
grant bail to him.
Regard being had to the above facts and circumstances, let
petitioner Rajesh Rajak alias Rakesh Rajak be released on bail on
furnishing bail bond of Rs.10000/(ten thousand) with two sureties of
the like amount each to the satisfaction of ACJM Danapur in Bihta
P.S. Case no. 281 of 2009.
Anil/ ( Dharnidhar Jha, J.)