IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.39010 of 2010
AJAY YADAV
Versus
STATE OF BIHAR
-----------
02 16.12.2010 Heard learned counsel for the petitioner as well as learned
P.P. for the State.
Petitioner seeks his bail in connection with Navinagar P.S.
Case No. 55 of 2010 registered under Sections 399, 402 of the I.P.C,
25(1-B)A, 26 and 35 of the Arms Act.
Allegedly, one country made pistol and two live cartridges
were recovered from possession of the petitioner.
Considering the aforesaid facts and circumstances of the
case as well as period of detention of the petitioner in jail custody,
above named petitioner (Ajay Yadav), is directed to be released on bail
on furnishing bail bonds of Rs. 10,000/- with two sureties of the like
amount each to the satisfaction of C.J.M, Aurangabad in connection
with Navinagar P.S. Case No. 55 of 2010.
Shahzad ( Hemant Kumar Srivastava, J.)