IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.3088 of 2011
SHIV NARAYAN YADAV
Versus
THE STATE OF BIHAR
-----------
2 15.03.2011 Heard learned counsel for the petitioner as well as
learned counsel for the state.
Allegedly, one loaded country-made musket
alongwith one live cartridge was recovered from house of the
petitioner for which he is languishing in jail custody since
22.10.2010. The petitioner does not have any criminal
antecedent.
In view of the aforesaid facts and circumstances, let
the petitioner, namely, Shiv Narayan Yadav 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 Jankinagar
P.S. Case No. 80 of 2010 to the satisfaction of Sub Divisional
Judicial Magistrate, Purnea.
AKV/- (Hemant Kumar Srivastava,J.)