High Court Patna High Court - Orders

Rajan Singh @ Rajiv Singh vs The State Of Bihar on 25 April, 2011

Patna High Court – Orders
Rajan Singh @ Rajiv Singh vs The State Of Bihar on 25 April, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.11830 of 2011
                            RAJAN SINGH @ RAJIV SINGH
                                           Versus
                                 THE STATE OF BIHAR
                                         -----------

2 25.04.2011 Heard learned counsel for the petitioner as well as

learned counsel for the state.

Petitioner is not named in the FIR nor anything has

been recovered from his conscious possession and apart from

this, he is languishing in jail custody since 22.12.2010 but uptill

now, he has not been put on Test Identification Parade.

Moreover, having more or less similar allegation, co-accused

persons have already been granted privilege of bail.

Considering the aforesaid facts and circumstances,

let the petitioner, namely, Rajan Singh @ Rajiv Singh be

released on bail on furnishing bail bonds of Rs 10,000/- (ten

thousand) with two sureties of the like amount each in

connection with Andhra Math P.S. Case No. 142 of 2006 to the

satisfaction of Sub Divisional Judicial Magistrate, Jhanjharpur.

         AKV/-                                (Hemant Kumar Srivastava,J.)