High Court Patna High Court - Orders

Rajnish Kumar Singh vs State Of Bihar on 25 October, 2010

Patna High Court – Orders
Rajnish Kumar Singh vs State Of Bihar on 25 October, 2010
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Cr.Misc. No.23014 of 2010
                                     RAJNISH KUMAR SINGH
                                                 Versus
                                          STATE OF BIHAR
                                               -----------

4 25.10.2010. Heard learned counsel for the parties.

The petitioner has been made accused in a case under

sections 302,201,120B/34 of the I.P.C.

The petitioner submits that the main allegation is

against Ashutosh Jha and Rinku Rahmni. Petitioner is in custody

since 18.1.2010 and in fact he is an student of B.A.Part I and he

has been implicated in this case on suspicion as there is no eye

witness to the occurrence.

In the facts and circumstances of the case, let the

petitioner as above be released on bail on furnishing bail bond of

Rs.5,000/- (five thousand) with two sureties of the like amount

each to the satisfaction of the Chief Judicial Magistrate, Purnea in

Sarsi Police Station Case No. 6 of 2010.

Petitioner would co-operate in the trial.

Shashi.                                        (Samarendra Pratap Singh, J.)