IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.463 of 2011
RAJOO SINGH, son of Kesho Yadav
Versus
THE STATE OF BIHAR
-----------
2 04.02.2011 Heard learned counsel for the petitioner as well
as learned P.P. for the State.
Neither petitioner is named in the F.I.R. nor
anything has been recovered from his conscious
possession. It appears from perusal of impugned order
that the name of this petitioner came in this case in
confessional statement of co-accused Jitendra Singh, and
apart from the aforesaid confessional statement there is
nothing against the petitioner.
In view of the aforesaid circumstances
petitioner, namely, Rajoo Singh 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 C.J.M., Buxar in connection
with Navanagar P.S. Case No.14/2010.
PN ( Hemant Kumar Srivastava, J.)