High Court Patna High Court - Orders

Ramesh Prasad vs The State Of Bihar on 15 November, 2011

Patna High Court – Orders
Ramesh Prasad vs The State Of Bihar on 15 November, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Criminal Miscellaneous No.36496 of 2011
                     =============================================

Ramesh Prasad
…. …. Petitioner/s
Versus
The State Of Bihar
…. …. Opposite Party/s
=============================================

2 15-11-2011 Heard learned counsel for the petitioner and learned

counsel for the State.

Finding in a possession of loaded country made

pistol, petitioner remained in custody since 21.12.2010.

Hence, prayer of the petitioner for bail is allowed.

Let the above named petitioner be released on bail on

furnishing bail bond of Rs. 10,000/- (ten thousand) with two

sureties of the like amount each to the satisfaction of J.M., Ist

Class, Danapur, District-Patna in connection with Dulhin Bazar

P.S. Case No. 188 of 2010.

(Mandhata Singh, J)

Shailendra Bhushan
Prasad/-