IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.2542 of 2011
BUTAN SHARMA
Versus
THE STATE OF BIHAR
-----------
02/ 10.03.2011 Heard learned counsel for the petitioner as well as learned
P.P. for the State.
Although petitioner carries criminal antecedent of several
cases but considering this aspect of the matter that only a diary
containing mobile numbers of several persons was recovered from the
house of the petitioner, let petitioner Butan Sharma be released on bail
on furnishing bail bond of Rs 10,000/- with two sureties of the like
amount each to the satisfaction of the Chief Judicial Magistrate,
Jehanabad in connection with Karpi P.S. Case no. 111 of 2010.
shahid (Hemant Kumar Srivastava,J)