IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.43352 of 2010
CHUTIYA BHAT @ MANGAL BHAT
Versus
THE STATE OF BIHAR
-----------
2 19.01.2011 Heard learned counsel for the petitioner as well as
learned counsel for the state.
The petitioner seeks bail in connection with Nawada
Town P.S. Case No. 199 of 2010 registered under sections-
25(I-B)A, 26 & 35 of the Arms Act.
Admittedly, nothing has been recovered from
conscious possession of the petitioner and it appears to me that
the learned Sessions Judge has rejected the prayer for bail of
the petitioner on the ground that the petitioner carries criminal
history.
Considering the aforesaid facts and circumstances as
well as submissions of the parties, the petitioner, namely,
Chutiya Bhat @ Mangal Bhat is directed to 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 Nawada
Town P.S. Case No. 199 of 2010 to the satisfaction of Sri
A.A. Sahay, J.M.-Ist Class, Nawada.
AKV/- (Hemant Kumar Srivastava,J.)