IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19756 of 2011
Raju Kumar @ Raj Kumar
Versus
The State Of Bihar
-----------
02/ 12.07.2011 Heard learned counsel for the petitioner as well as learned
Addl. Public Prosecutor for the State.
Petitioner is not named in the first information report and it
appears from the impugned order that name of this petitioner came in
this case in the confessional statement of co-accused persons.
Learned counsel for the petitioner points out that nothing
has been recovered from the conscious possession of the petitioner nor
he has been put on test identification parade as yet and the alleged
recovery of mobile set has been made from the possession of co-
accused Raja Kumar.
Taking into consideration the aforesaid facts and
circumstances as well as submissions of the parties, let the petitioner,
Raju Kumar @ Raj Kumar, be released on bail on furnishing bail
bonds of Rs 10,000/- with two sureties of the like amount each to the
satisfaction of the Chief Judicial Magistrate, Patna in Gandhi Maidan
P.S. Case no. 288/2007.
shahid (Hemant Kumar Srivastava,J)