IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.42550 of 2010
RAVI KUMAR SINGH @ RAVI SHANKAR SINGH @ RAVI sHANKAR
Versus
THE STATE OF BIHAR
-----------
3. 17.3.2011 Heard both the sides.
The allegation of firing shots indiscriminately and
killing one person is specifically made against Shyamnandan,
Sunil and Ranjan Gope. The present petitioner is merely said to
be accompanying the accused persons.
Let the petitioner, Ravi Kumar Singh alias Ravi
Shankar Singh alias Ravi Shankar be directed to be released
from custody on furnishing a bond of Rs. 10,000/-( ten
thousand) with two sureties of the like amount each to the
satisfaction of the Additional Chief Judicial Magistrate, Patna
City in Alamganj P.S.Case No. 291 of 2010.
Kanth ( Dharnidhar Jha, J.)