Patna High Court – Orders
Chhotelal Mahato vs The State Of Bihar on 23 March, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.7834 of 2011
CHHOTELAL MAHATO
Versus
THE STATE OF BIHAR
-----------
2. 23.3.2011 Heard.
The recovery of a country made pistol and a
cartridge was made from the possession of the petitioner. The
petitioner is in custody since 10.4.2010, considering which, let
the petitioner, Chhotelal Mahto be directed to be released on
furnishing a bond of Rs.10,000/-( ten thousand) with two
sureties of the like amount each to the satisfaction of Shri
S.K.Srivastava, J.M.Ist Class, Purnea or his successor in office
in Purnea Sadar P.S.Case No. 113 of 2010.
Kanth ( Dharnidhar Jha, J.)