IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.15107 of 2011
OM PRAKASH KUMAR
Versus
THE STATE OF BIHAR
-----------
2 23.06.2011 Heard learned counsel for the petitioner as well as
learned counsel for the state.
Taking into consideration that the petitioner is
languishing in jail custody since 03.09.2010 on the allegation
that one loaded country-made Katta was recovered from his
possession and furthermore, the petitioner does not have any
criminal antecedent, let the petitioner, namely, Om Prakash
Kumar be released on bail on furnishing bail bond of Rs
10,000/- (ten thousand) with two sureties of the like amount
each in connection with Dulhin Bazar P.S. Case No. 152 of
2010 to the satisfaction of Additional Chief Judicial Magistrate,
Danapur, Patna.
AKV/- (Hemant Kumar Srivastava,J.)