Patna High Court – Orders
Ajay Singh vs The State Of Bihar on 1 August, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellanious No.23179 of 2011
Ajay Singh
Versus
The State Of Bihar
----------------------------------
02. 01.08.2011 Heard learned counsel for the petitioner and learned counsel
for the State.
Petitioner has been found in possession of hundred (100)
liters blue kerosene oil which only is beyond storage limit and
remained in custody since 23.5.2011, taking his custody into
consideration petitioner 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
Additional Chief Judicial Magistrate, Danapur, Patna in connection
with Bihta P. S. Case No.147 of 2011.
Vikash (Mandhata Singh, J.)