IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22146 of 2011
Lali Kahar
Versus
The State Of Bihar
-----------
02/ 22nd July 2011 Heard learned counsel for the petitioner and
learned Additional Public Prosecutor for the State.
There has been recovery from the house of the
petitioner of a fire arm in his absence and for which he
happens to be in custody since 6.5.2011.
In the aforesaid facts and circumstances of the
case, the petitioner, Lali Kahar is directed to be released
on bail on furnishing bail bond of Rs. 10,000/- with two
sureties of the like amount each to the satisfaction of Sub-
Divisional Judicial Magistrate, Bikramganj (Rohtas) in
connection with Bikramganj P.S. Case no. 53/2011.
(Aditya Kumar Trivedi,J.)
perwez