IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.15610 of 2011
DHARMANATH KUMAR @ DHARMNATH SINGH @ DHARMA
Versus
THE STATE OF BIHAR
-----------
2 23.06.2011 Heard learned counsel for the petitioner as well
as learned Additional Public Prosecutor for the state.
Taking into consideration that the petitioner is
languishing in jail custody since 12.09.2010 on the
allegation that one loaded country-made Katta was
recovered from his conscious possession, let the petitioner,
namely, Dharmanath Kumar @ Dharmnath Singh @
Dharma be released on bail on furnishing bail bonds of Rs
10,000/- (ten thousand) with two sureties of the like amount
each in connection with Bidupur P.S. Case No. 255 of 2010
to the satisfaction of Chief Judicial Magistrate, Vaishali at
Hajipur.
AKV/- (Hemant Kumar Srivastava,J.)