IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21335 of 2011
R.C. @ Md. Samir
Versus
The State Of Bihar
-----------
3 21-07-2011 Heard learned counsel for the petitioner as well as
learned counsel for the state.
Petitioner is neither named in the first information
report nor anything has been recovered from his conscious
possession and it appears that except confessional statement
and some criminal antecedent of the petitioner, there is nothing
against him.
Accordingly, the petitioner, namely, R.C. @ Md. Samir
is directed to be released on bail on furnishing bail bond of Rs
10,000/- (ten thousand) with two sureties of the like amount
each in connection with Kotwali P. S. Case No. 287 of 2010 to
the satisfaction of Chief Judicial Magistrate, Gaya.
A.K.Vishwakarma/- (Hemant Kumar Srivastava,J.)