High Court Patna High Court - Orders

Guddu Yadav vs The State Of Bihar on 29 September, 2011

Patna High Court – Orders
Guddu Yadav vs The State Of Bihar on 29 September, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Criminal Miscellaneous No.20410 of 2011
                                            Guddu Yadav
                                                Versus
                                       The State Of Bihar
                                   ----------------------------------

03. 29.09.2011 Heard learned counsel for the petitioner and

learned counsel for the State.

Petitioner is found in possession of a countrymade

pistol and nine cartridges, but remained in custody since

28.4.2011, hence is allowed bail.

Accordingly, let the above named petitioner 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 Chief Judicial Magistrate,

Aurangabad in connection with Pauthu P. S. Case No.50 of

2010.

Vikash                                                   (Mandhata Singh, J.)