High Court Patna High Court - Orders

Vibhash Kumar Jha vs State Of Bihar on 22 November, 2010

Patna High Court – Orders
Vibhash Kumar Jha vs State Of Bihar on 22 November, 2010
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr. Misc. No.37579 of 2010
                           VIBHASH KUMAR JHA, S/o Sri Daya Nand Jha
                                                Versus
                                         STATE OF BIHAR
                                              -----------

2/ 22.11.2010 Heard learned counsel for the parties.

Petitioner is an accused in a case under Arms Act for

recovery of country made pistol along with one live cartridge.

Learned counsel for the petitioner submits that

petitioner is in custody since 15.12.2009.

In the circumstances, petitioner, named above, is

directed to be released on bail on furnishing bail bond of Rs.

5,000/- (Five thousand) with two sureties of the like amount each

to the satisfaction of Additional Chief Judicial Magistrate,

Dalasing Sarai (Samastipur) in connection with Dalasing Sarai

P.S. case no. 303 of 2009.

(Samarendra Pratap Singh, J.)
Uday/