IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.3539 of 2011
RABINDRA PANDEY @ MANDAL PANDEY
Versus
THE STATE OF BIHAR
-----------
2 16.03.2011 Supplementary affidavit is filed on behalf of
the petitioner.
Heard.
Taking into consideration that the petitioner
is languishing in jail custody since 31.10.2010 on the
allegation that one country made Katta along with
three live cartridges were recovered from the
possession of the petitioner, let the petitioner, namely,
Rabindra Pandey @ Mandal Pandey be released on bail
on furnishing bail bonds of Rs.10,000/-(Ten
Thousand) with two sureties of the like amount each,
to the satisfaction of learned Chief Judicial Magistrate,
Buxar in connection with Brahmpur P.S. Case No.312
of 2010.
(Hemant Kumar Srivastava, J.)
PN