IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.18742 of 2008
VINAY KUMAR RAM
Versus
THE STATE OF BIHAR
-----------
3. 10.7.2008. Heard the counsel for the petitioner and counsel appearing
on behalf of the State.
The petitioner is an accused in a case under Section 17 of
the Criminal Law Amendment Act.
The allegation against the petitioner is that some Moist
literature was recovered from his possession. The petitioner has a
clean antecedent and he is in custody since 23.10.2007.
Considering the period of custody, the petitioner Vinay
Kumar Ram is directed to 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 J. M. Ist Class, Muzaffarpur in
connection with Sadar P.S. Case No. 343 of 2007 giving rise to Trial
No. 2782 of 2007 with a condition that one of the bailors should be
closely related to the petitioner.
U.K. (Sheema Ali Khan,J)