High Court Patna High Court - Orders

Ram Bilas Singh @ Doctor vs State Of Bihar on 16 August, 2010

Patna High Court – Orders
Ram Bilas Singh @ Doctor vs State Of Bihar on 16 August, 2010
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.22263 of 2010
                          RAM BILAS SINGH @ DOCTOR
                                         Versus
                                  STATE OF BIHAR
                                       -----------

3 16.8.2010 Heard counsel for the petitioner and the State.

The petitioner is an accused in a case under the Arms

Act for alleged recovery of country made pistol and some

cartridges.

Learned counsel for the petitioner submits that the

petitioner is in custody since 6.2.2010.

In the facts and circumstances of the case, the

petitioner Ram Bilas Singh @ Doctor is directed to be released on

bail in connection with Barauni Refinery P.S. Case No.34/2010,

on furnishing bail bond of Rs.5,000/- with two sureties of the like

amount each to the satisfaction of the Chief Judicial Magistrate,

Begusarai.

(S.P.Singh,J)

KHAN