IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.32226 of 2011
Khushwant Singh @ Maratha @ Maratha Singh
Versus
The State Of Bihar
----------------------------
03. 16.11.2011 Heard learned counsel for the petitioner and learned counsel for
the State.
For having in possession of two life cartridges, petitioner
remained in custody since 10.6.2011, hence is allowed bail.
Accordingly, let the above named petitioner 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 Shri Afzal
Alam, Judicial Magistrate, Ist Class, Jehanabad in connection with
Jehanabad P. S. Case No.310 of 2011.
Vikash ( Mandhata Singh, J.)