IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.16317 of 2011
Bachchan Yadav
Versus
The State Of Bihar
-----------
03/ 12.07.2011 Heard learned counsel for the petitioner as well as learned
Addl. Public Prosecutor for the State.
Petitioner is in jail custody since 18.3.2011 on the allegation
that one country made rifle and cartridges were recovered from his
house and he as well as co-accused Jehal Yadav managed to escape
from there and subsequently, aforesaid co-accused Jehal Yadav was
arrested by the police and he confessed this fact that seized arms
belong to him.
Let the petitioner, Bachchan Yadav, be released on bail on
furnishing bail bonds of Rs 10,000/- with two sureties of the like
amount each to the satisfaction of the Chief Judicial Magistrate,
Jehanabad in Ghosi P.S. Case no. 99/2010.
shahid (Hemant Kumar Srivastava,J)