IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.32472 of 2010
RAJEEV KUMAR, son of Balkrishna Yadav
Versus
THE STATE OF BIHAR
-----------
2/- 03.12.2010 Heard learned counsel for the petitioner as well as
learned P.P. for the State.
Petitioner is not named in the First Information
Report nor had any looted article been recovered from the
possession of the petitioner. The order of learned 1st
Additional Sessions Judge, Purnea reveals that the alleged
recovery has been made from the possession of Md.Nezam
at Madhepura. Furthermore, impugned order reveals that
petitioner carries criminal antecedents of only two cases.
Considering the aforesaid facts and circumstances
of the case as well as submission of the parties, petitioner,
namely, Rajeev Kumar, is directed to be released on bail on
furnishing bail bonds of Rs. 10,000/ with two sureties of the
like amount each to the satisfaction of learned Chief Judicial
Magistrate, Purnea in connection with Banmankhi P.S.
Case No. 222 of 2005.
(Hemant Kumar Srivastava, J.)
Ashwini/-