High Court Patna High Court - Orders

Uma Rai @ Om Prakash Rai vs The State Of Bihar on 29 August, 2011

Patna High Court – Orders
Uma Rai @ Om Prakash Rai vs The State Of Bihar on 29 August, 2011
         Patna High Court Cr.Misc. No.23266 of 2011 (3) dt.29-08-2011




                         IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Criminal Miscellaneous No.23266 of 2011
                      ======================================================

Uma Rai @ Om Prakash Rai
…. …. Petitioner/s
Versus
The State Of Bihar
…. …. Opposite Party/s
======================================================

3 29-08-2011 Heard learned counsel for the petitioner and learned

counsel for the State.

Petitioner has been found in possession of a country

made pistol and two cartridges, being member of extremists party

but without substance and he remained in custody since

23.03.2011.

Taking that into consideration, prayer of the

petitioner for bail is allowed.

Let the above named petitioner be enlarged on bail

on furnishing bail bond of Rs. 10,000/- (ten thousand) with two

sureties of the like amount each to the satisfaction of S.D.J.M.,

Sikrahna at Motihari in connection with Rajepur P.S. Case No. 26

of 2011.

(Mandhata Singh, J)

Shialendra Bhushan
Prasad/-