IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.35702 of 2010
ANISH @ RAJEEV
Versus
STATE OF BIHAR
-----------
03. 07.03.2011 Heard learned counsel for the petitioner and learned
Additional Public Prosecutor for the State.
Petitioner is one of the person apprehended, on
some information, with a country made pistol and cartridge. He
is in custody for about 7 ½ months and under similarly situated
circumstance other co-accused have been granted the privilege
of bail by another Bench of this Court.
Considering the facts and circumstances of the case,
petitioner namely, Anish @ Rajeev, is directed to be released
on bail on furnishing bail bond of sum of Rs. 10,000/- (ten
thousand only) with two sureties of the like amount each to the
satisfaction of Chief Judicial Magistrate, Patna, in connection
with Kadamkuan P.S. Case No. 207/2010. One of the bailor
must be of a government servant. Subject to condition to attend
the court regularly at least for two years or till disposal of the
case, whichever is earlier, and in the event of failure on three
consecutive dates, the privilege granted shall be deemed to be
cancelled.
Rajeev/ (Akhilesh Chandra, J.)