IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.9402 of 2011
Santosh Kumar Singh, S/o-Kameshwar Singh, R/o-Vill.-Jalpura, P.S.-Chandi,
District-Bhojpur. -Petitioner.
VERSUS
The State of Bihar -Opposite Party.
-----------
02 26.03.2011 The petitioner is in custody since 10.10.2010 in relation
to Ara Nawada P.S. Case No.428 of 2010 instituted under Section
400/34 of the Indian Penal Code and Arms Act for having been caught
with one loaded country made pistol and misfired cartridge.
Chargesheet has already been submitted.
After charges are framed, let the petitioner above-
named be released on bail on furnishing a bail bond of Rs.10,000/-
(Rupees Ten Thousand) with two sureties of like amount each to the
satisfaction of the C.J.M., Bhojpur, Ara in connection with Ara
Nawada P.S. Case No.428 of 2010.
Let a copy of this order be communicated by FAX to
the Court concerned at the cost of the petitioner.
Trivedi/ (Navaniti Prasad Singh, J.)