IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.6061 of 2011
PRAMESHWAR SHARMA
Versus
THE STATE OF BIHAR
-----------
02. 18.03.2011. Heard.
Regard being had to the facts that no
specific allegation against this petitioner,
let the above named petitioner be released
from custody on furnishing bond of
Rs.10,000/-(ten thousand) with two sureties
of the like amount each to the satisfaction
of Fast Track Court No.IInd Madhepura in
Sessions Trial No.28(B)/2001 arising out of
Udakishunganj P.S.case No.196 of 1996.
B.Kr. ( Dharnidhar Jha,J.)