IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.23888 of 2011
Ajay Mahto
Versus
The State Of Bihar
-----------
02/ 01.08.2011 Heard learned counsel for the petitioner as well as
learned Addl. Public Prosecutor for the State.
Petitioner is in jail custody since 12.2.2011 and
submission on his behalf is that petitioner runs a repairing shop and
while he was carrying articles of his shop, he was caught by the
police.
Taking into consideration aforesaid facts and
circumstances as well as submissions of the parties, let the
petitioner, Ajay Mahto, be released on bail on furnishing bail bonds
of Rs 10,000/- with two sureties of the like amount each to the
satisfaction of the Chief Judicial Magistrate, Motihari, East
Champaran in Kotwa P.S. Case no. 27/2011.
shahid (Hemant Kumar Srivastava,J)