High Court Patna High Court - Orders

Raju Singh Rathor @ Surendra … vs State Of Bihar on 24 June, 2010

Patna High Court – Orders
Raju Singh Rathor @ Surendra … vs State Of Bihar on 24 June, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.20012 of 2010
                   RAJU SINGH RATHOR @ SURENDRA NARAYAN SINGH
                                              Versus
                                       STATE OF BIHAR
                                            -----------

2. 24.6.2010 Heard learned counsel appearing on behalf of the

Petitioner and learned counsel appearing on behalf of the State.

The petitioner is in custody in connection with

Motihari Town P.S. Case no. 79 of 2010 for offence punishable

under Sections 188, 420, 120B and 414 of the Indian Penal

Code and Section 42 of the Prisoner Act.

Learned counsel for the petitioner with reference to

the allegations set out in the FIR submits that no case under

either of Section is made out against the petitioner and that for

the alleged offence, the petitioner has remained in custody since

8.4.2010.

Having regard to the submissions aforesaid, let the

petitioner, namely Raju Singh Rathor @ Surendra Narayan

Singh 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 the Chief Judicial Magistrate, East

Champaran at Motihari in connection with Motihari Town P.S.

Case No. 79/2010.

Anand Kr.                                                 (Jyoti Saran, J.)