IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20012 of 2010
RAJU SINGH RATHOR @ SURENDRA NARAYAN SINGH
Versus
STATE OF BIHAR
-----------
2. 24.6.2010 Heard learned counsel appearing on behalf of the
Petitioner and learned counsel appearing on behalf of the State.
The petitioner is in custody in connection with
Motihari Town P.S. Case no. 79 of 2010 for offence punishable
under Sections 188, 420, 120B and 414 of the Indian Penal
Code and Section 42 of the Prisoner Act.
Learned counsel for the petitioner with reference to
the allegations set out in the FIR submits that no case under
either of Section is made out against the petitioner and that for
the alleged offence, the petitioner has remained in custody since
8.4.2010.
Having regard to the submissions aforesaid, let the
petitioner, namely Raju Singh Rathor @ Surendra Narayan
Singh 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 the Chief Judicial Magistrate, East
Champaran at Motihari in connection with Motihari Town P.S.
Case No. 79/2010.
Anand Kr. (Jyoti Saran, J.)