High Court Patna High Court - Orders

Rajesh Kumar Kasera @ Rajesh Kumar vs State Of Bihar on 6 October, 2010

Patna High Court – Orders
Rajesh Kumar Kasera @ Rajesh Kumar vs State Of Bihar on 6 October, 2010
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.36363 of 2010
                        RAJESH KUMAR KASERA @ RAJESH KUMAR
                                          Versus
                                    STATE OF BIHAR
                                         -----------

2 06.10.2010 Heard learned counsel for the petitioner as

well as learned counsel for the State.

Admittedly, the petitioner was granted

privilege of bail by learned Additional Sessions Judge,

Lakhisarai, but he imposed certain conditions and

subsequently, it was found that petitioner carries

criminal history of one case as a result of which the

learned Additional Sessions Judge, Lakhisarai refused

to release the petitioner on bail.

Considering the facts and circumstances of

the case as well as submission of the parties, I direct

the petitioner Rajesh Kumar Kasera @ Rajesh Kumar

to 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 R.P.F. Jamalpur

Workshop P.S. Case No. 9 of 2010 to the satisfaction

of learned Sri A.K. Pandey, Railway Judicial

Magistrate, Kiul, Lakhisarai, subject to condition that

one of the sureties must be close relative of the

petitioner. It is pointed out by the learned counsel for

the petitioner that in prayer portion of the bail petition

the old workshop has been left to be mentioned and
accordingly he prays to permit him to make aforesaid

correction in the prayer portion. Prayer is allowed.

Learned counsel for the petitioner is permitted to

make necessary correction.

( Hemant Kumar Srivastava, J.)
PN