High Court Patna High Court - Orders

Rajesh Rajak @ Rakesh Rajak vs The State Of Bihar on 14 March, 2011

Patna High Court – Orders
Rajesh Rajak @ Rakesh Rajak vs The State Of Bihar on 14 March, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.40063 of 2010
                         RAJESH RAJAK @ RAKESH RAJAK
                                          Versus
                                THE STATE OF BIHAR
                                        -----------

4/ 14.3.2011 Heard learned counsel for the parties.

The case is under section 394 and 411 of the IPC. The

recovery was from Dharmendra Kumar and he has been admitted to

bail in Cr. Misc. No. 11852 of 2010. As regards the present

petitioner, he is not named in the FIR nor anything has been

recovered from his possession. Above all, the petitioner has not been

put on Test Identification Parade.

The learned Additional Sessions judge, who dismissed the

prayer for bail of the petitioner, was observing that he had rejected

the prayer of some of the accused persons and he was not inclined to

grant bail to him.

Regard being had to the above facts and circumstances, let

petitioner Rajesh Rajak alias Rakesh Rajak be released on bail on

furnishing bail bond of Rs.10000/(ten thousand) with two sureties of

the like amount each to the satisfaction of ACJM Danapur in Bihta

P.S. Case no. 281 of 2009.

      Anil/                                      ( Dharnidhar Jha, J.)