IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19416 of 2011
Bhim Chaudhary
Versus
The State Of Bihar
-----------
03/ 20.07.2011 Heard learned counsel for the petitioner as well as learned
Addl. Public Prosecutor for the State.
Taking into consideration that petitioner is in jail custody
since 27.4.2011 on the allegation that ten feet cable wire was
recovered from his conscious possession, let the petitioner, Bhim
Chaudhary, 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 Railway Judicial Magistrate, Gaya in Dehri R.P.F Case no.
4/2011.
shahid (Hemant Kumar Srivastava,J)