High Court Patna High Court - Orders

Krishna Bihari Ojha vs The State Of Bihar on 24 October, 2011

Patna High Court – Orders
Krishna Bihari Ojha vs The State Of Bihar on 24 October, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Criminal Miscellaneous No.33103 of 2011
                                        Krishna Bihari Ojha
                                                Versus
                                       The State Of Bihar
                                    ----------------------------------

2 24-10-2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the state.

Taking into consideration that the petitioner is in jail

custody since 30-05-2011 in a case registered under Sections-

399, 402 of the Indian Penal Code and various sections of the

Arms Act on the charges that one mobile set and one voter ID

card were recovered from his conscious possession when he

alongwith other accused persons had assembled to make

preparation for committing dacoity, let the petitioner, namely,

Krishna Bihari Ojha 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 Ara Muffasil P.S. Case No.

129 of 2011 to the satisfaction of Chief Judicial Magistrate,

Bhojpur, Ara.

A.k. Vishwakarma/- (Hemant Kumar Srivastava,J.)