IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.176 of 2011
RAJKIYA @ RECHKIYA
Versus
STATE OF BIHAR
-------
02/ 02.02.2011 Heard learned counsel for the petitioner as well as learned
P.P. for the State.
Petitioner seeks his bail in connection with Kotwali P.S.
case no.115/2001 registered under section 387 of the IPC.
Although petitioner carries criminal history but considering
this aspect of the matter that having similar allegation co-accused
Anwar Khan has already been granted privilege of bail, petitioner,
Rajkiya @ Rechkiya is directed to be released on bail on furnishing
bail bond of Rs 10,000/- with two sureties of the like amount each to
the satisfaction of the Chief Judicial Magistrate, Gaya in Kotwali P.S.
Case no. 115/2001.
shahid (Hemant Kumar Srivastava,J)