High Court Patna High Court - Orders

Manoj Kumar Sah vs The State Of Bihar on 10 March, 2011

Patna High Court – Orders
Manoj Kumar Sah vs The State Of Bihar on 10 March, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.2693 of 2011
                                  MANOJ KUMAR SAH
                                           Versus
                                THE STATE OF BIHAR
                                         -----------

2 10.03.2011 Heard learned counsel for the petitioner as well as

learned counsel for the state.

Taking into consideration that petitioner is languishing

in jail custody since 08.09.2010 in a case registered under

sections-399, 402 & 414 of the Indian Penal Code and under

sections- 25(i-B)A, 26 & 35 of the Arms Act, and allegedly, one

loaded country-made Katta was recovered from conscious

possession of the petitioner, let the petitioner, namely, Manoj

Kumar Sah be released on bail on furnishing bail bond of Rs

10,000/- (ten thousand) with two sureties of the like amount

each in connection with Pipra P.S. Case No. 107 of 2010 to the

satisfaction of Chief Judicial Magistrate, Motihari, East

Champaran.

         AKV/-                                    (Hemant Kumar Srivastava,J.)