IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.23190 of 2011
Brij Kishore Ojha @ Chhotak Ojha
Versus
The State Of Bihar
----------------------------------
3 26.9.2011 Heard learned counsel for the parties.
A loaded country made pistol has been
recovered from petitioner’s possession but he
remained in custody since 19.4.2011, hence is
allowed bail.
The above named petitioner is directed
to 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 Sub-Divisional Judicial
Magistrate, Bikramganj, Rohtas in Dinara P.S.
Case No. 84 of 2011.
AI ( Mandhata Singh, J.)