IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21962 of 2011
Rakesh Kumar
Versus
The State Of Bihar
-----------
02. 21.07.2011 Heard learned counsel for the petitioner and
learned counsel for the State.
For having in possession of a country-made
pistol and five cartridges. Petitioner remained in custody
since 05.8.2010, hence 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 Chief Judicial Magistrate, Patna (Trial
Side) in connection with Gandhi Maidan P. S. Case No.350
of 2010.
Vikash (Mandhata Singh, J.)