Patna High Court – Orders
Ram Kishore vs The State Of Bihar on 2 August, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.23975 of 2011
Ram Kishore
Versus
The State Of Bihar
-----------
02/ 02.08.2011 Heard learned counsel for the petitioner as well as
learned Addl. Public Prosecutor for the State.
Taking into consideration that petitioner is in jail custody
since 01.11.2010 on the allegation that one country made katta and
six live cartridges were recovered from his possession, let the
petitioner, Ram Kishore, 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 Judicial Magistrate, Ist Class, Gaya in Tekari
(Panchanpur) P.S. Case no. 233/2010.
shahid (Hemant Kumar Srivastava,J)