High Court Patna High Court - Orders

Shravan Basak @ Shrawan Mistri vs The State Of Bihar on 13 July, 2011

Patna High Court – Orders
Shravan Basak @ Shrawan Mistri vs The State Of Bihar on 13 July, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA

                Criminal Miscellanious No.20688 of 2011

          ====================================================
            SHRAVAN BASAK @ SHRAWAN MISTRI - 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: 13-07-2011
                                 ORAL ORDER

(Per: HONOURABLE MR. JUSTICE MANDHATA SINGH)

—————

02. 13.07.2011 Heard learned counsel for the

petitioner and learned counsel for the State.

For having in his possession of

country made pistol and one cartridge;

petitioner remained in custody since

02.10.2010, hence is allowed bail.

Accordingly, 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 the Chief Judicial

Magistrate, Purnea in connection with Kasba
P. S. Case No.148 of 2010.

Vikash                                (Mandhata Singh, J.)