IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.7604 of 2011
RAJ KUMAR SHRIVASTAVA @ RAJU SHRIVASTAVA
Versus
THE STATE OF BIHAR
-----------
2. 28.2.2011 Heard.
The case has been registered under Section 414/34
of the I.P.C. in respect of allegedly recovering fifteen ton iron
rods from the shop of the petitioner. What appears from the
rejection order is that the learned Judge went on to reading the
material of Maniyari P.S.Case No. 153 of 2010 under Section
302 I.P.C. and thereafter passing the order rejecting the prayer
for bail. The rejection order was further based allegedly on the
confession of the petitioner himself as to how the properties
seized from him were obtained by him. There is no basic
support of the statement either made by the police or that made
by the petitioner, considering which, the prayer for is allowed.
Let the petitioner Raj Kumar Shrivastava alias
Raju Shrivastava be directed to be released on furnishing a
kbond of Rs. 10,000/-( ten thousand) with two sureties of the
like amount each to the satisfaction of the Sub-divisional
Judicial Magistrate, Muzaffarpur( West) in Maniyari P.S.Case
No. 159 of 2010.
Kanth ( Dharnidhar Jha, J.)