High Court Patna High Court - Orders

Papu Kumar @ Rahul Kumar vs The State Of Bihar on 21 September, 2011

Patna High Court – Orders
Papu Kumar @ Rahul Kumar vs The State Of Bihar on 21 September, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.30229 of 2011
                               Papu Kumar @ Rahul Kumar
                                            Versus
                                    The State Of Bihar
                                          -----------

2. 21.09.2011 Heard learned counsel for petitioner as well as

learned Additional Public Prosecutor for State.

Taking into consideration that the alleged recovery

has been made from the Kabari shop of co-accused and nothing

has been recovered from the conscious possession of the

petitioner, let the petitioner, namely, Papu Kumar @ Rahul

Kumar be released on bail on furnishing bail bonds of Rs.

10,000/- (Ten thousand only) with two sureties of the like

amount each to the satisfaction of Railway Judicial Magistrate,

Gaya in connection with Dehari R.P.F. Case No.5 of 2011.

Kamlesh                                         ( Hemant Kumar Srivastava, J.)