IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.14042 of 2011
PRAVESH RAM
Versus
THE STATE OF BIHAR
-----------
02/ 21.06.2011 Heard learned counsel for the petitioner as well as learned
Addl. Public Prosecutor for the State.
Taking into consideration that the petitioner is languishing
in jail custody since 29.12.2010 on the allegation that one country
made pistol and three live cartridges were recovered from his
conscious possession and furthermore, the petitioner does not have
any criminal antecedent, let the petitioner, Pravesh Ram, be released
on bail on furnishing bail bonds of Rs 10,000/- with two sureties of
the like amount each to the satisfaction of the Chief Judicial
Magistrate, Madhepura in Murliganj (Arar O.P.) P.S. Case no.
213/2010.
shahid (Hemant Kumar Srivastava,J)