High Court Patna High Court - Orders

Pravesh Ram vs The State Of Bihar on 21 June, 2011

Patna High Court – Orders
Pravesh Ram vs The State Of Bihar on 21 June, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.14042 of 2011
                                        PRAVESH RAM
                                              Versus
                                    THE STATE OF BIHAR
                                            -----------

02/ 21.06.2011 Heard learned counsel for the petitioner as well as learned

Addl. Public Prosecutor for the State.

Taking into consideration that the petitioner is languishing

in jail custody since 29.12.2010 on the allegation that one country

made pistol and three live cartridges were recovered from his

conscious possession and furthermore, the petitioner does not have

any criminal antecedent, let the petitioner, Pravesh Ram, 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, Madhepura in Murliganj (Arar O.P.) P.S. Case no.

213/2010.

      shahid                                                 (Hemant Kumar Srivastava,J)