High Court Patna High Court - Orders

Rajeshwar Singh vs Union Of India Thru.C.B.I. on 27 June, 2011

Patna High Court – Orders
Rajeshwar Singh vs Union Of India Thru.C.B.I. on 27 June, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.36794 of 2010
                                        Rajeshwar Singh
                                               Versus
                                 Union of India Through C.B.I.
                                             -----------

5/ 27.06.2011 Heard learned counsel for the petitioner, learned counsel

for the State and learned counsel for the C.B.I.

Finding the petitioner’s case to be on a better footing

than that of co-accused namely, Tarkkeshwar nath Singh, who has

been granted bail by a Bench of this Court vide Cr. Misc. No.

7791 of 2011, petitioner is also enlarged on bail.

Taking that into consideration, in the event of arrest or

surrender within one month from the date of receipt/production of

a copy of this order in connection with Special Case No. 11 of

2008 arising out of R.C. Case No. 30A of 2008 above named

petitioner shall 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 Special Judicial Magistrate, C.B.I.,

Muzaffarpur subject to the conditions as laid down under Section

438(2) of Cr. P.C.

Shail                                       ( Mandhata Singh, J.)