High Court Patna High Court - Orders

Rajeev Kumar vs The State Of Bihar on 3 December, 2010

Patna High Court – Orders
Rajeev Kumar vs The State Of Bihar on 3 December, 2010
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Cr.Misc. No.32472 of 2010
                  RAJEEV KUMAR, son of Balkrishna Yadav
                                   Versus
                          THE STATE OF BIHAR
                                  -----------

2/- 03.12.2010 Heard learned counsel for the petitioner as well as

learned P.P. for the State.

Petitioner is not named in the First Information

Report nor had any looted article been recovered from the

possession of the petitioner. The order of learned 1st

Additional Sessions Judge, Purnea reveals that the alleged

recovery has been made from the possession of Md.Nezam

at Madhepura. Furthermore, impugned order reveals that

petitioner carries criminal antecedents of only two cases.

Considering the aforesaid facts and circumstances

of the case as well as submission of the parties, petitioner,

namely, Rajeev Kumar, is directed to be released on bail on

furnishing bail bonds of Rs. 10,000/ with two sureties of the

like amount each to the satisfaction of learned Chief Judicial

Magistrate, Purnea in connection with Banmankhi P.S.

Case No. 222 of 2005.

(Hemant Kumar Srivastava, J.)
Ashwini/-