High Court Patna High Court - Orders

Suraj Kumar & Anr. vs The State Of Bihar on 19 July, 2011

Patna High Court – Orders
Suraj Kumar & Anr. vs The State Of Bihar on 19 July, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.20174 of 2011
                                      Suraj Kumar & Anr.
                                              Versus
                                       The State Of Bihar
                                            -----------

02/ 19.07.2011 Heard learned counsel for the petitioners as well as learned

Addl. Public Prosecutor for the State.

Taking into consideration that petitioners are in jail custody

since 29.1.2011 on the charges that one county made loaded pistol and

one cartridge each were recovered from each of the petitioners while

they along with others had assembled to make preparation for

committing dacoity, let the petitioners, Suraj Kumar and Munna

Kumar, be released on bail on furnishing bail bonds of Rs 10,000/-

each with two sureties of the like amount each to the satisfaction of

the Chief Judicial Magistrate, Patna in Gandhi Maidan P.S. Case no.

24/2011.

      shahid                                                 (Hemant Kumar Srivastava,J)