High Court Patna High Court - Orders

Birendra Kunwar vs State Of Bihar on 15 July, 2008

Patna High Court – Orders
Birendra Kunwar vs State Of Bihar on 15 July, 2008
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.22393 of 2008
                                   BIRENDRA KUNWAR
                                        Versus
                                    STATE OF BIHAR
                                     -----------

3. 15.7.2008 Heard.

As per the FIR four persons including

the petitioner had indulged into the illegal

storage of petroleum products which were seized

as per the seizure memo forming the part of the

FIR. Out of the four accused persons Manoj Singh

and Ashok Singh have been admitted to bail. The

petitioner is in custody since 5.2.2008.

Let the above named petitioner be

released from custody on furnishing bond of

Rs.10,000/-(ten thousand) with two sureties of

the like amount each to the satisfaction of

Chief Judicial Magistrate, Begusarai in

Barauni(Garhara)P.S.Case no.407 of 2007.

( Dharnidhar Jha, J. )
B.Kr.