High Court Patna High Court - Orders

Subodh Yadav vs State Of Bihar on 21 September, 2010

Patna High Court – Orders
Subodh Yadav vs State Of Bihar on 21 September, 2010
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Cr.Misc. No.27046 of 2010
                                          SUBODH YADAV
                                                 Versus
                                          STATE OF BIHAR
                                               -----------

2 21.09.2010. Heard learned counsel for the parties.

The petitioner has been made accused in a case under

the Arms Act for recovery of a country made pistol and one

cartridge from his possession for which he is in custody for 5 ½

months.

In the facts and circumstances of the case, let the

petitioner as above be released on bail on furnishing bail bond of

Rs.5,000/- (five thousand) with two sureties of the like amount

each to the satisfaction of the Chief Judicial Magistrate,

Lakhisarai in Lakhisarai (Chanan) Police Station Case No. 547 of

2008.

Shashi. (Samarendra Pratap Singh, J.)