IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.10737 of 2011
MD. ASHRAF @ MD.ASHRAT
Versus
THE STATE OF BIHAR
-----------
2 15.04.2011 Heard learned counsel for the petitioner as well as
learned counsel for the state.
Petitioner is languishing in jail custody since
12.10.2010 on the allegation that he alongwith other accused
has assembled to make preparation of committing dacoity and
one country-made Katta alongwith one cartridge was recovered
from his conscious possession, let the petitioner, namely, Md.
Ashraf @ Md.Ashrat 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 Alamganj P.S. Case No. 273 of
2010 to the satisfaction of Smt R. Bharti, J.M., Patna City.
AKV/- (Hemant Kumar Srivastava,J.)