High Court Patna High Court - Orders

Rajjaque @ Lengra vs The State Of Bihar on 16 November, 2011

Patna High Court – Orders
Rajjaque @ Lengra vs The State Of Bihar on 16 November, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Criminal Miscellaneous No.36164 of 2011
                                    Rajjaque @ Lengra
                                           Versus
                                   The State Of Bihar
                              ----------------------------------

02. 16.11.2011 Petitioner is languishing in custody since

05.03.2011 in a case registered under Sections 399,

402 of the I.P.C. and Sections 3, 4, 5 of the

Explosive Substances Act.

On secret information that some of the

accused are planning to commit dacoity the raid

was conducted when accused persons fled away

when ten live bombs and some half manufactured

bombs were seized. The petitioner was identified by

the informant.

It is submitted by learned counsel for

the petitioner that on mere suspicion the petitioner

has been implicated and no recovery was made from

the petitioner. It is further submitted that

petitioner was earlier implicated in two other cases

of similar nature in which he is on bail.

Considering the aforesaid submissions,

let the petitioner namely Rajjaque @ Lengra, 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, Kishanganj in connection with
Pothia(Pharkatta) P.S. Case No. 37 of 2011.

Learned Court below will cancel the bail

bond of the petitioner, if the petitioner defaults for

three consecutive occasions.

(Dinesh Kumar Singh, J)
Shageer