Patna High Court – Orders
Prameshwar Sharma vs The State Of Bihar on 18 March, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.6061 of 2011
PRAMESHWAR SHARMA
Versus
THE STATE OF BIHAR
-----------
02. 18.03.2011. Heard.
Regard being had to the facts that no
specific allegation against this petitioner,
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 Fast Track Court No.IInd Madhepura in
Sessions Trial No.28(B)/2001 arising out of
Udakishunganj P.S.case No.196 of 1996.
B.Kr. ( Dharnidhar Jha,J.)