High Court Patna High Court - Orders

Rajeev Kumar vs The State Of Bihar on 14 February, 2011

Patna High Court – Orders
Rajeev Kumar vs The State Of Bihar on 14 February, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.1150 of 2011
                                        RAJEEV KUMAR
                                               Versus
                                    THE STATE OF BIHAR
                                             -----------

2 14.02.2011 Heard learned counsel for the petitioner as well as learned

P.P. for the State.

Taking into consideration that co-accused Vikash Kumar has

already been granted privilege of bail by another bench of this Court vide

order dated 12.01.2011 passed in Cr. Misc. No.924 of 2011 as well as

this aspect of the matter that petitioner was only driver of the vehicle from

which in huge quantity illicit liquor was recovered, petitioner, namely,

Rajeev Kumar is directed to be released on bail on furnishing bail bonds

of Rs.10,000/-(ten thousand) with two sureties of the like amount each, to

the satisfaction of learned Chief Judicial Magistrate, Jehanabad in

connection with Ghosi P.S. Case No.217 of 2010.

( Hemant Kumar Srivastava,J.)
PN