IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.36795 of 2011
Rajeev Kumar Singh @ Bambam Singh, Son of Sachchidanand Singh,
Resident of Village-Nauranga Jalalpur, Police Station-Maranchi, District-
Patna.
.....Petitioner.
Versus
The State of Bihar .....Opposite Party.
For the Petitioner : Dr. Rajesh Kr. Singh, Advocate.
For the State : APP.
----------------------------------
02/ 09.11.2011 Heard learned Counsel for the petitioner and learned
Counsel for the State.
The petitioner is in custody in a case registered
under Section 414 of the Indian Penal Code and it has been
submitted that the petitioner was allegedly keeping 270 litres of
diesel and 30 litres of petrol in drums.
Submission is that the petitioner is bona fide
purchaser of the diesel and petrol for which he has got receipts.
Considering the facts and circumstances of the case,
the above named petitioner is directed to be released on bail on
furnishing bail bond of Rs. 10,000/- (ten thousand) with two sureties
of the like amount each to the satisfaction of the learned Additional
Chief Judicial Magistrate/court concerned, Barh, Patna in
connection with Maranchi P.S. Case No. 75 of 2011.
(Shyam Kishore Sharma, J.)
kksinha/-