IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.2070 of 2011
KOKO DAS
Versus
THE STATE OF BIHAR
--------
2 04.03.2011 Heard learned counsel for the petitioner as well as learned
Addl. Public Prosecutor for the State.
Taking into consideration that only one book said to be
naxalite literature has been recovered from the house of the petitioner,
let the petitioner, Koko Das 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,
Khagaria in Gogari P.S. Case no. 168 of 2010.
Shahid (Hemant Kumar Srivastava,J.)