High Court Patna High Court - Orders

Sanjay Pandey @ Vicky vs The State Of Bihar on 18 April, 2011

Patna High Court – Orders
Sanjay Pandey @ Vicky vs The State Of Bihar on 18 April, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Cr.Misc. No.11025 of 2011
                       SANJAY PANDEY @ VICKY, SON OF GANESH PANDEY
                                                 Versus
                                       THE STATE OF BIHAR
                                               -----------

02 18.04.2011 Heard learned counsel for the petitioner as well as learned

Additional Public Prosecutor for the State.

The petitioner is languishing in jail custody since 11.10.2010

on the allegation that one country made Katta along with three live

cartridges were recovered from his conscious possession and so far as

the recovered motorcycle is concerned, the same belongs to co-accused

Rajesh Paul, 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 Smt. Gayatri Kumari, Judicial

Magistrate, Patna in connection with Gardanibagh P.S. Case No. 184 of

2010.

     Shahzad                            (Hemant Kumar Srivastava, J )