High Court Patna High Court - Orders

Daya Nand Pandey vs The State Of Bihar on 22 July, 2011

Patna High Court – Orders
Daya Nand Pandey vs The State Of Bihar on 22 July, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.20924 of 2011
                                       Daya Nand Pandey
                                              Versus
                                      The State Of Bihar
                                            -----------

02/ 22.07.2011 Heard learned counsel for the petitioner as well as

learned Addl. Public Prosecutor for the State.

Petitioner is in jail custody since 8.3.2011 in a case

registered under the provisions of the Arms Act on the allegation

that one country made pistol was recovered beneath the bed of the

petitioner.

Let the petitioner, Daya Nand Pandey, be released on bail

on furnishing bail bonds of Rs 10,000/- with two sureties of the like

amount each to the satisfaction of the Addl. Chief Judicial

Magistrate, Danapur in Bihta P.S. Case no. 270/2010.

      shahid                                             (Hemant Kumar Srivastava,J)