IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.11585 of 2011
RAJNISH KUMAR ROY @ LADDU LAL @ MASTER
Versus
THE STATE OF BIHAR
with
Cr.Misc. No.11589 of 2011
RAJNATH SAHANI
Versus
THE STATE OF BIHAR
-----------
02/ 21.04.2011 Both the above stated petitions arise out of Darbhanga
Town P.S. Case no. 76/2010 registered under section 396 of the IPC
and accordingly, both the above stated petitions are being disposed of
by this common order.
Heard learned counsel for the petitioners as well as learned
P.P. for the State.
Petitioners are not named in the first information report and
it appears that except the confessional statement of co-accused, there
is nothing against them.
Considering the above stated facts and circumstances as
well as submissions, let the petitioners Rajnish Kumar Roy @ Laddu
Lal @ Master and Rajnath Sahani be released on bail on furnishing
bail bonds of Rs 10,000/- each with two sureties of the like amount
each to the satisfaction of the 2nd Addl. Sessions Judge, Darbhanga, in
connection with Sessions Trial no. 485/2010 arising out of Darbhanga
Town P.S. Case no. 76 of 2010.
shahid (Hemant Kumar Srivastava,J)