IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellanious No.23202 of 2011
Chano Singh
Versus
The State Of Bihar
----------------------------------
with
Criminal Miscellanious No.23205 of 2011
Hare Ram Singh
Versus
The State Of Bihar
———————————-
02. 02.08.2011 Heard learned counsel for the petitioners and
learned counsel for the State.
Petitioner Hare Ram Singh is in custody since
16.01.2011 having found in possession of three cartridges
only and petitioner Chano Singh is named by co-accused
in their confession allegedly were gathered for preparation
of dacoity, but remained in custody since 10.02.2011,
taking the same into consideration petitioners are allowed
bail.
Accordingly, let the above named petitioners
be released on bail on furnishing bail bond of Rs. 10,000/-
(ten thousand) each with two sureties of the like amount
each to the satisfaction of the Chief Judicial Magistrate,
Vaishali at Hajipur in connection with Bidupur P. S. Case
No.14 of 2011.
Vikash (Mandhata Singh, J.)