High Court Patna High Court - Orders

Ravi Kumar @ Ravi Ranjan vs The State Of Bihar on 1 July, 2011

Patna High Court – Orders
Ravi Kumar @ Ravi Ranjan vs The State Of Bihar on 1 July, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA

                          Criminal Miscellanious No.19731 of 2011

             ====================================================
                       RAVI KUMAR @ RAVI RANJAN - Petitioner/s(s)
                                          Versus
                         THE STATE OF BIHAR - Opposite Party/s(s)
             ====================================================
                                       Appearance :
                                 For the Petitioner/s: Mr.
                               For the Opposite Party/s: Mr.
             ====================================================
                CORAM: HONOURABLE MR. JUSTICE MANDHATA SINGH
                                    DATE: 01-07-2011
                                      ORAL ORDER

(Per: HONOURABLE MR. JUSTICE MANDHATA SINGH)

—————

02. 01.07.2011 Heard learned counsel for the petitioner and

learned counsel for the State.

For having in his possession a country made

pistol and a cartridge, petitioner remained in custody since

20.12.2010, hence, is allowed bail.

Accordingly, let the petitioner above named 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 Sri S.K.Singh, Judicial Magistrate,Ist Class,

Munger in connection with G.R.No.2249 of 2010 arising out

of Naya Ram Nagar P. S. Case No.179 of 2010.

Vikash                                           (Mandhata Singh, J.)