IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.37373 of 2010
RAKESH KUMAR
Versus
THE STATE OF BIHAR
-----------
02. 06.10.2010 Petitioner is languishing in custody since
29.04.2010 in a case registered under Sections 302,
120B of the I.P.C. and Section 27 of the Arms Act.
The F.I.R. was lodged against seven accused
persons and petitioner was not named in the F.I.R.
Subsequently one Ajay Yadav named this petitioner.
During investigation it has come that the planning of
murder was made in the house of this petitioner and
the money advanced for committing the offence was
distributed also in the house of the petitioner.
A statement has been made in para 13 of the
petition that petitioner has no criminal antecedent.
Considering the aforesaid facts, let the
petitioner namely Rakesh Kumar, 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 Chief Judicial Magistrate, Nalanda at
Bihar Sharif in connection with Laheri P.S. Case No.
40 of 2010.
( Dinesh Kumar Singh, J.)
Shageer