IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.36000 of 2011
Raman Kumar Singh
Versus
The State Of Bihar
2. 25.10.2011. Heard learned counsels for the
petitioner and the State.
The petitioner is languishing in
custody since 03.06.2011 in a case
registered under Sections 147, 148, 149,
307, 302 of the Indian Penal Code and
Section 27 of the Arms Act.
The specific accusation of causing
fire arm injury is against Ramod Kunwar.
Though it is alleged that the petitioner was
also a member of unlawful assembly.
Considering the aforesaid facts,
let the petitioner, above named, 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 learned C.J.M. Begusarai in
connection with Bachhwara P.S. Case No. 55
of 2011.
U. K. ( Dinesh Kumar Singh, J)