Patna High Court – Orders
Prem Poddar @ Prem Kumar vs The State Of Bihar on 3 March, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr Misc No 4897 of 2011
Prem Poddar @ Prem Kumar, son of Chandradeo Poddar, resident of
Village - Bishnupur, P S - Begusarai Town, Dist - Begusarai -Petitioner
Versus
The State of Bihar -Opposite Party
-----------
2 03.03.2011 The petitioner is in custody since 27.07.2010 in relation to
Begusarai Town Police Station Case No 344 of 2010 instituted under
various sections of the Arms act for alleged recovery of the countrymade
pistol with live cartridges from the possession of the petitioner. There
were other recoveries from other persons as well.
Be that as it may, the petitioner abovenamed is directed to
be released on bail on his furnishing bonds of Rs 10,000/- (Rupees Ten
Thousand) with two sureties of the like amount each to the satisfaction of
Chief Judicial Magistrate, Begusarai in Begusarai Town Police Station
Case No 344 of 2010.
M.E.H./ (Navaniti Prasad Singh)