IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22263 of 2010
RAM BILAS SINGH @ DOCTOR
Versus
STATE OF BIHAR
-----------
3 16.8.2010 Heard counsel for the petitioner and the State.
The petitioner is an accused in a case under the Arms
Act for alleged recovery of country made pistol and some
cartridges.
Learned counsel for the petitioner submits that the
petitioner is in custody since 6.2.2010.
In the facts and circumstances of the case, the
petitioner Ram Bilas Singh @ Doctor is directed to be released on
bail in connection with Barauni Refinery P.S. Case No.34/2010,
on furnishing bail bond of Rs.5,000/- with two sureties of the like
amount each to the satisfaction of the Chief Judicial Magistrate,
Begusarai.
(S.P.Singh,J)
KHAN