IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.18224 of 2011
Bajrangi Sahni
Versus
The State Of Bihar
-----------
3/ 04.07.2011 Heard learned counsel for the petitioner and
learned counsel for the State.
For recovery of a loaded pistol, petitioner
remained in custody since 16.11.2010.
Taking the same into consideration, prayer of the
petitioner for bail is allowed.
Let the above named petitioner be enlarged on
bail on furnishing bail bond of Rs. 10,000/- (ten thousand)
with two sureties of the like amount each to the satisfaction
of C.J.M., (Trial Side) Patna in connection with Patliputra
P.S. Case No. 208 of 2010.
shail (Mandhata Singh, J.)