IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.23823 of 2011
Paras Tatwa
Versus
The State Of Bihar
-----------
2/ 05.08.2011 Heard learned counsel for the petitioner and
learned counsel for the State.
One Raju Yadav is caught/arrested found in
possession of country made pistol and cartridges named this
petitioner as his associate. Raju Yadav has already been
allowed bail by a Bench of this Court vide Cr. Misc. No.
36632 of 2010.
Taking that 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 C.J.M., Bhojpur at Ara in connection with Barhara (Sinha
O.P.) P.S. Case No. 190 of 2010.
shail (Mandhata Singh, J.)