IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.1740 of 2011
RAJESH KUMAR SHRIVASTAVA, SON OF ANIL SHRIVASTAVA
Versus
THE STATE OF BIHAR
-----------
02 28.02.2011 Heard learned counsel for the petitioner as well as learned
Additional Public Prosecutor for the State.
Petitioner seeks his bail in connection with Delha P.S. Case
No. 62 of 2010 registered under Section 302 of the Indian Penal Code and
27 of the Arms Act.
Petitioner is not named in the First Information Report and it
appears from perusal of the impugned order of learned Ist Additional
Sessions Judge, Gaya that except the confessional statement and criminal
antecedent of the petitioner, there is nothing against him.
Contention of learned counsel for the petitioner is that only
one case was instituted against the petitioner in the year 1999 vide Civil
Lines P.S. Case No. 243 of 1999 and the petitioner has already been
acquitted in the aforesaid case.
Considering the aforesaid facts and circumstances as well as
submissions of the parties, let the petitioner 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 Chief Judicial Magistrate, Gaya
in connection with above stated Delha P.S. Case No. 62 of 2010.
Shahzad ( Hemant Kumar Srivastava, J.)