IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.1150 of 2011
RAJEEV KUMAR
Versus
THE STATE OF BIHAR
-----------
2 14.02.2011 Heard learned counsel for the petitioner as well as learned
P.P. for the State.
Taking into consideration that co-accused Vikash Kumar has
already been granted privilege of bail by another bench of this Court vide
order dated 12.01.2011 passed in Cr. Misc. No.924 of 2011 as well as
this aspect of the matter that petitioner was only driver of the vehicle from
which in huge quantity illicit liquor was recovered, petitioner, namely,
Rajeev Kumar is directed to be released on bail on furnishing bail bonds
of Rs.10,000/-(ten thousand) with two sureties of the like amount each, to
the satisfaction of learned Chief Judicial Magistrate, Jehanabad in
connection with Ghosi P.S. Case No.217 of 2010.
( Hemant Kumar Srivastava,J.)
PN