Patna High Court – Orders
Manchan Rai vs The State Of Bihar on 24 June, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.18493 of 2011
Manchan Rai
Versus
The State Of Bihar
-----------
03. 24.06.2011 Heard learned counsel for the petitioner and the state.
Smack in eight Puria without its weight along with
country made pistol and cartridge is shown recovered from
petitioner’s possession. Petitioner remained in custody since
27.10.2010.
Considering the same, let the petitioner above named 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 the Additional Sessions Judge-VII, Patna in
connection with Special Case No.39 of 2010 arising out of
Shastrinagar P. S. case No.400 of 2010.
Viikash ( Mandhata Singh, J.)