IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.28296 of 2010
RITESH RAI, son of late Shree Niwash Rai
Versus
STATE OF BIHAR
-----------
2/ 29.10.2010 Heard learned counsel for the parties.
Petitioner is an accused in a case under Arms act for
recovery of country made pistol.
Learned counsel submits that the petitioner is in
custody since 20.03.2010 and he does not have any criminal
antecedent.
In the circumstances, petitioner, named above, is
directed to be released on bail on furnishing bail bond of Rs.
5,000/- (Five thousand) with two sureties of the like amount each
to the satisfaction of Chief Judicial Magistrate, Rohtas at Sasaram
in connection with Sasaram (T) P.S. case no. 251 of 2010.
(Samarendra Pratap Singh, J.)
Uday/