IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.8808 of 2011
LILAMBER JHA @ NILAMBER JHA
Versus
THE STATE OF BIHAR
-----------
02/ 30.03.2011 Heard learned counsel for the petitioner as well as learned
Addl. P.P. for the State.
Petitioner is languishing in jail custody since 12.10.2010 in
connection with Runni Saidpur P.S. Case no. 368/2010 registered
various sections of the Arms Act with allegation that one country
made pistol and three live cartridges were recovered from his
possession.
Taking into consideration the above stated facts and
circumstances as well as period of detention of the petitioner in jail
custody, let petitioner, Lilamber Jha @ Nilamber Jha, 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,
Sitamarhi in Runni Saidpur P.S. Case no. 368 of 2010.
shahid (Hemant Kumar Srivastava,J)