IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.40491 of 2010
MOJIBUR RAHMAN
Versus
THE STATE OF BIHAR
-----------
2 21.12.2010 Heard learned counsel for the petitioner as well
as learned counsel for the state.
Allegedly, one country-made pistol and two live
cartridges were recovered from conscious possession of the
petitioner. The petitioner is languishing in jail custody since
14.05.2010.
Considering the period of detention in jail
custody, the petitioner, namely, Mojibur Rahman is directed
to be released on bail on furnishing bail bond of Rs 10,000/-
(ten thousand) with two sureties of the like amount each in
connection with Kochadhaman P.S. Case No. 46 of 2010 to
the satisfaction of Chief Judicial Magistrate, Kishanganj.
AKV/- ( Hemant Kumar Srivastava,J.)