IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20863 of 2011
Ajit Kumar @ Rahul
Versus
The State Of Bihar
-----------
02/ 20.07.2011 Heard learned counsel for the petitioner as well as learned
Addl. Public Prosecutor for the State.
Taking into consideration that the petitioner is languishing
in jail custody since 31.1.2011 in a case registered under the
provisions of the Arms Act and section 414 of the IPC on the
allegation that he was caught with one country made loaded pistol as
well as one motorcycle while he was going by the aforesaid
motorcycle along with two other accused persons and as per
submission other co-accused persons have already been granted bail
by the learned court below itself, let the petitioner, Ajit Kumar @
Rahul 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 Chief
Judicial Magistrate, Patna in Kankarbagh P.S. Case no. 45/2011.
shahid (Hemant Kumar Srivastava,J)