High Court Patna High Court - Orders

Rajeev Kumar Pandey vs The State Of Bihar on 27 June, 2011

Patna High Court – Orders
Rajeev Kumar Pandey vs The State Of Bihar on 27 June, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.16536 of 2011
                                      Rajeev Kumar Pandey
                                                Versus
                                        The State Of Bihar
                                              -----------

03/ 27.06.2011 Supplementary affidavit is filed on behalf of the petitioner.

Heard learned counsel for the petitioner as well as learned

Addl. P.P. for the State.

Allegedly, petitioner along with other accused were caught

while they were making plan to commit dacoity.

The contention of learned counsel for the petitioner is that

prior to the institution of the present case, only one case had been

registered against the petitioner for the offence under section 380 of

the IPC and the said case had been lodged by the co-villager of the

petitioner. It is further contended by him that when the petitioner was

remanded in this case, he was remanded in two other cases in which

petitioner had not been named.

Considering the aforesaid facts and circumstances as well as

submissions of the parties, let the petitioner, Rajeev Kumar Pandey,

be released on bail on furnishing bail bonds of Rs 10,000/- with two

sureties of the like amount each to the satisfaction of the Addl.

Sessions Judge II, Vaishali at Hajipur in Sessions Trial no. 394/2010

arising out of Sonepur (Hajipur) Rail P.S. Case no. 18/2010.

shahid                                            (Hemant Kumar Srivastava,J)