IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21856 of 2008
RAKESH KUMAR SINGH
Versus
STATE OF BIHAR
-----------
3 11.7.2008 Heard the parties.
The petitioner is an accused in a case under sections
364A/34 of the Penal Code.
The petitioner’s prayer for bail was earlier rejected by
this court on two earlier occasions.
The involvement of the petitioner has come in the
statement of one Sita Ram who is a co-accused in this case.
Learned counsel for the petitioner submits that whereas
other accused persons have been named by several other co-accused,
this petitioner has not been named by anyone except Sita Ram. It is also
submitted that Manoj Kumar Rai, Sanjay Pantel and Umesh Bhagat
have been granted bail by this court vide Cr.Misc. No. 20616/2008 and
Cr. Misc. No. 17525/2008 vide orders, dated 2.6.2008 and 14.5.2008
respectively. It is also submitted that the petitioner has a clean
antecedent and has produced a character certificate from the Block Dev.
Officer to show that there is no case pending against him.
The petitioner has remained in custody for one year and
ten months.
In the aforesaid facts the petitioner Rakesh Kumar Singh
is directed to be released on bail in S.T. No. 38/2007 arising out of
Muzaffarpur (T) PS Case No. 253/2006 on furnishing bail bond of
rupees ten thousand with two sureties of the like amount each to the
2
satisfaction of the Addl. District Judge Ist, Muzaffarpur with the
conditions that one of the bailer should be a close relation of the
petitioner and that the petitioner should cooperate during the trial and
should appear on each and every date as and when required and if he
absents himself even for a single date without cause, his bail bond shall
stand cancelled.
haque (Sheema Ali Khan, J.)