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.)