IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.31949 of 2011
Ravi Shankar Verma
Versus
The State Of Bihar
----------------------------------
02. 14.10.2011 Heard learned counsel for the petitioner and
learned counsel for the State.
Petitioner has been found in possession of one
stolen Lap-Top, chain and ring of gold purchased from
Md. Abdul and his father Haroon, but as submitted
petitioner remained in custody since 20.6.2011.
Accordingly, let the above named petitioner 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, Begusarai
in connection with Begusarai Town P. S. Case No.195 of
2011.
Vikash (Mandhata Singh, J.)