High Court Patna High Court - Orders

Raju @ Sikandar Rajak @ Sikandar vs The State Of Bihar on 18 January, 2011

Patna High Court – Orders
Raju @ Sikandar Rajak @ Sikandar vs The State Of Bihar on 18 January, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.43499 of 2010
               RAJU @ SIKANDAR RAJAK @ SIKANDAR, SON OF RAM SEWAK
               RAJAK
                                               Versus
                                     THE STATE OF BIHAR
                                             -----------

2. 18.01.2011 Heard learned counsel for the petitioner as well as learned

P.P. for the State.

Petitioner seeks his bail in connection with Sessions Trial No.

1247 of 2010 arising out of Beur P.S. Case No. 37 of 2010 registered

under Sections 399, 402, 401, 400 of the Indian Penal Code, Sections

25(1-B)A, 26 and 35 of the Arms Act

Allegedly one country made pistol and live cargridge were

recovered from the conscious possession of the petitioner when he

along with other accused had assembled to make preparation of the

dacoity.

Annexure-2 of this application reveals that having more or

less similar allegation, one co-accused namely, Manish Kumar has

already been granted privilege of bail by another Bench of this Court vide

order dated 23.7.2010 passed in Cr. Misc. 24379 of 2010.

In the aforesaid, the petitioner above named is directed to 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 A.D.J. XI,

Patna, in connection with above stated Sessions Trial No. 1247 of 2010

arising out of Beur P.S. Case No. 37 of 2010

(Hemant Kumar Srivastava, J.)
S.Ali