IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.15279 of 2011
CHANDAN KUMAR CHOUDHARY
Versus
THE STATE OF BIHAR
-----------
02. 22.06.2011 Heard learned counsel for the petitioner and the
state.
Petitioner is found in possession of a country
made pistol with two cartridges and is in custody since
19.9.2010, hence is allowed bail.
Accordingly, let the above named 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 Smt. Ranjula Bharti, Judicial Magistrate, Ist
Class, Patna City, Patna in connection with Chowk P. S.
Case No.112 of 2010, G.R.No.2120 of 2010.
Vikash (Mandhata Singh, J.)