IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.2018 of 2011
LAL BABU MAHTO @ LALLU,SON OF JAMUN MAHTO
Versus
THE STATE OF BIHAR
-----------
2/ 03.03.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State.
The petitioner is languishing in jail custody since
04.09.2010 and allegedly one country made loaded katta
was recovered from the conscious possession of the
petitioner.
Considering the aforesaid facts as well as period
of detention of the petitioner in jail custody, 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 Chief Judicial Magistrate,
Patna in connection with Digha P.S. Case No. 206 of 2010.
( Hemant Kumar Srivastava, J. )
Anjani/