IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.39453 of 2010
MD.NASIM
Versus
STATE OF BIHAR
-----
03. 01.04.2011 Heard learned counsel for the petitioner and the state.
Though, number of cartridges recovered from
petitioner’s possession is near about four hundred, but petitioner is
in custody since 20.02.2010, taking which into consideration,
petitioner is enlarged on bail.
Having regard to the facts and circumstances of the
case, let the petitioner be released on bail on furnishing bail bond of
Rs.10,000/- (ten thousand) with two sureties of the like amount each
to the satisfaction of the Chief Judicial Magistrate, Munger in
connection with Mufassil (Munger) P. S. Case No.23 of 2010, G. R.
No.287 of 2010.
Vikash (Mandhata Singh, J.)