High Court Patna High Court - Orders

Rameshwar Singh vs The State Of Bihar on 11 March, 2011

Patna High Court – Orders
Rameshwar Singh vs The State Of Bihar on 11 March, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.2909 of 2011
                                  RAMESHWAR SINGH
                                           Versus
                                THE STATE OF BIHAR
                                         -----------

2 11.03.2011 Heard learned counsel for the petitioner as well as

learned counsel for the state.

Allegedly, two country-made guns and four live

cartridges were recovered from the house of the petitioner.

Learned counsel for the petitioner points out that much

prior to institution of the above-said case, the petitioner has filed

Complaint Case against Officer-in-charge of the concerned

police station and furthermore, there is inimical terms between

the petitioner and seizure list witnesses.

Considering the aforesaid facts and circumstances as

well as submissions of the parties, let the petitioner, namely,

Rameshwar Singh 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 Panchrukhi P. S. Case No.

148 of 2010 to the satisfaction of Chief Judicial Magistrate,

Siwan.

         AKV/-                                 (Hemant Kumar Srivastava,J.)