IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.32182 of 2011
Ram Lakhan Singh
Versus
The State Of Bihar
-----------
3 04-11-2011 Heard learned counsel for the petitioner and learned
Additional Public Prosecutor for the State.
Taking into consideration that the petitioner is in jail
custody since 04-08-2011 on the allegation that 16 gas cylinders
were recovered from his house, let the petitioner, namely, Ram
Lakhan Singh be released on bail on furnishing bail bonds of Rs
10,000/- (ten thousand) with two sureties of the like amount each in
connection with Agiawn (G) P.S. Case No. 54 of 2011 to the
satisfaction of Chief Judicial Magistrate/, Bhojpur at Arrah.
(Hemant Kumar Srivastava, J.)
A.K. Vishwakarma/-