High Court Patna High Court - Orders

Suresh Kumar vs The State Of Bihar on 18 March, 2011

Patna High Court – Orders
Suresh Kumar vs The State Of Bihar on 18 March, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.7752 of 2011
                                  SURESH KUMAR
                                          Versus
                               THE STATE OF BIHAR
                                        -----------

2/ 18.3.2011 Heard.

Recovery is of a pistol and cartridge and the petitioner is

in custody since 7.2.2010. The defence is of false implication and so

creating false evidence of recovery, regard being had to which, let

petitioner Suresh Kumar be released on bail on furnishing bail bond

of Rs.10000/ (ten thousand) with two sureties of the like amount

each to the satisfaction of J.M. Ist Class, Patna City in Fatuha P.S.

Case no. 56 of 2010.

      Anil/                                      ( Dharnidhar Jha, J.)