IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.30229 of 2011
Papu Kumar @ Rahul Kumar
Versus
The State Of Bihar
-----------
2. 21.09.2011 Heard learned counsel for petitioner as well as
learned Additional Public Prosecutor for State.
Taking into consideration that the alleged recovery
has been made from the Kabari shop of co-accused and nothing
has been recovered from the conscious possession of the
petitioner, let the petitioner, namely, Papu Kumar @ Rahul
Kumar be released on bail on furnishing bail bonds of Rs.
10,000/- (Ten thousand only) with two sureties of the like
amount each to the satisfaction of Railway Judicial Magistrate,
Gaya in connection with Dehari R.P.F. Case No.5 of 2011.
Kamlesh ( Hemant Kumar Srivastava, J.)