IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.26424 of 2011
Lalit Yadav
Versus
The State Of Bihar
2/ 18.08.2011
Heard learned counsel for the petitioner and learned
counsel for the State.
For having in possession of one country made pistol and
three live cartridges, petitioner remained in custody since
31.07.2010.
Taking the same into consideration, prayer of the
petitioner for bail is allowed.
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 J.M., Ist Class, Hilsa,
Nalanda in connection with Hilsa (Karaiparsurai) P.S. Case No. 286
of 2010.
Shail (Mandhata Singh, J.)