High Court Patna High Court - Orders

Shibu Sahni vs The State Of Bihar on 14 October, 2011

Patna High Court – Orders
Shibu Sahni vs The State Of Bihar on 14 October, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.24639 of 2011
                              Shibu Sahni, S/O-Late Faturi Sahni
                                             Versus
                                     The State Of Bihar
                                           -----------

03 14.10.2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the State.

Taking into consideration that petitioner is in jail

custody since 30.03.2011 on the allegation that one country made

pistol and two live cartridges were recovered from his conscious

possession, let the petitioner be released on bail on furnishing bail

bonds of Rs. 10,000/- (Ten Thousand) with two sureties of the like

amount each to the satisfaction of Chief Judicial Magistrate,

Muzaffarpur in connection with Ahiapur P.S. Case No. 95 of 2011.

     SHAHZAD                               ( Hemant Kumar Srivastava, J.)