IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellanious No.20688 of 2011
====================================================
SHRAVAN BASAK @ SHRAWAN MISTRI - Petitioner/s(s)
Versus
THE STATE OF BIHAR - Opposite Party/s(s)
====================================================
Appearance :
For the Petitioner/s: Mr.
For the Opposite Party/s: Mr.
====================================================
CORAM: HONOURABLE MR. JUSTICE MANDHATA SINGH
DATE: 13-07-2011
ORAL ORDER
(Per: HONOURABLE MR. JUSTICE MANDHATA SINGH)
—————
02. 13.07.2011 Heard learned counsel for the
petitioner and learned counsel for the State.
For having in his possession of
country made pistol and one cartridge;
petitioner remained in custody since
02.10.2010, hence is allowed bail.
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, Purnea in connection with Kasba
P. S. Case No.148 of 2010.
Vikash (Mandhata Singh, J.)