High Court Patna High Court - Orders

Ambar Yadav @ Ambar Kumar @ Ambar vs The State Of Bihar on 21 April, 2011

Patna High Court – Orders
Ambar Yadav @ Ambar Kumar @ Ambar vs The State Of Bihar on 21 April, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.11434 of 2011
                     AMBAR YADAV @ AMBAR KUMAR @ AMBAR
                                           Versus
                                 THE STATE OF BIHAR
                                         -----------

2 21.04.2011 Heard learned counsel for the petitioner as well as

learned counsel for the state.

Taking into consideration that the petitioner is

languishing in jail custody since 07.12.2010 on the allegation

that two live cartridges were recovered from his possession

when he alongwith other accused had assembled to make

preparation of committing dacoity, let the petitioner, namely,

Ambar Yadav @ Ambar Kumar @ Ambar 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 Bikramganj

P.S. Case No. 206 of 2010 to the satisfaction of Sub Divisional

Judicial Magistrate, Bikramganj, District-Rohtas.

         AKV/-                                    (Hemant Kumar Srivastava,J.)