IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.6395 of 2011
Rajeev Kumar @ Rajeev Kumar Rai
Versus
The State Of Bihar
-----------
3 21-07-2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the state.
Allegedly, the petitioner was caught alongwith one
country-made pistol and four live cartridges when he and
several other accused had assembled to make preparation for
committing dacoity.
Learned counsel for the petitioner points out that on
07.12.2010, the petitioner was arrested in connection with Runni
Saidpur P.S. Case No. 395 of 2010 and after that the petitioner
had been kept in police custody for which the family members of
the petitioner filed informatory petition before the concerned
police station but again, the petitioner was made accused in the
present case and he was remanded in the instant case on
14.12.2010.
Taking into consideration the aforesaid facts and
circumstances as well as submission of the parties, let the
petitioner, namely, Rajeev Kumar @ Rajeev Kumar Rai 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 Runni Saidpur P.S. Case No. 422 of 2010 to the
satisfaction of Chief Judicial Magistrate, Sitamarhi.
AKV/- ( Hemant Kumar Srivastava,J.)