High Court Patna High Court - Orders

Rajiv Kumar vs The State Of Bihar on 11 October, 2010

Patna High Court – Orders
Rajiv Kumar vs The State Of Bihar on 11 October, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.36242 of 2010
RAJIV KUMAR¸son of Shailendra Singh, resident of village Budhuchak, P.S. - Fatuha, District -
Patna.
                                                                   ------------------- Petitioner.
                                         Versus
THE STATE OF BIHAR                                                   ------- Opposite Party.
                                          -------

02. 11-10-2010 Heard learned counsel for the petitioner, learned counsel

for the informant and learned Additional Public Prosecutor for the

State.

Petitioner is one of the named accused in this case, wherein

two others namely shalendra Kumar @ Shailendra Kumar and

Chandra Shekhar Prasad, had already been granted privilege by

order dated 09.09.2010 passed in Cr. Misc. No. 33075 of 2010.

Petitioner’s case also stands almost on similar footing.

Considering the facts and circumstances of the case, in the

event of his arrest/surrender before the court below within four weeks

of receipt of the copy of this order, petitioner, namely, Rajiv Kumar,

is directed to be released on bail on furnishing bail bond of Rs.

10,000/- (ten thousand only) with two sureties of the like amount each

to the satisfaction of A.C.J.M., Patna City, in connection with Fatuha

P.S. Case No. 74 of 2010, subject to condition laid down under

Section 438(2) of the Criminal Procedure Code with additional

condition to remain physically present before the court below on each

and every date till disposal of the case, in case of failure on two

consecutive dates, the liberty shall be deemed to be cancelled.

Rajeev/                                                               (Akhilesh Chandra, J.)