IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19720 of 2011
Bilash Chaudhary
Versus
The State Of Bihar
-----------
02. 04.07.2011 Heard learned counsel for the petitioner and
learned counsel for the State.
Petitioner is found in possession of a loaded
country made pistol but remained in custody since
06.2.2011, hence is allowed bail.
Accordingly, let the petitioner above named be
released on bail on furnishing bail bond of Rs.10.000/- (ten
thousand) with two sureties of the like amount each to the
satisfaction of the Sub-divisional Judicial Magistrate,
Masaurhi at Patna in connection with Dhanarua P. S. Case
No.45 of 2011.
Vikash (Mandhata Singh, J.)