High Court Patna High Court - Orders

Mahabir Kamat vs The State Of Bihar on 24 October, 2011

Patna High Court – Orders
Mahabir Kamat vs The State Of Bihar on 24 October, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Criminal Miscellaneous No.22621 of 2011
                   =============================================

Mahabir Kamat
…. …. Petitioner/s
Versus
The State Of Bihar
…. …. Opposite Party/s
=============================================

3 24-10-2011 Heard learned counsel for the petitioner and learned

counsel for the State.

Petitioner has been found in possession of country

made pistol with fired cartridges but remained in custody since

19.05.2011.

Taking the same into consideration, prayer of the

petitioner for bail is allowed.

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 A.C.J.M.,

Jhanjharpur in connection with Phulparas P.S. Case No. 95 of

2011 corresponding to G.R. No. 465 of 2011.

(Mandhata Singh, J)
Narendra Kumar/-