IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23585 of 2010
DABLU YADAV
Versus
STATE OF BIHAR
-----------
2. 09.07.2010 Heard learned counsel for the petitioner
and the State.
The petitioner is languishing in jail since
24.1.2010 in a case registered under Sections 25 (1-
B) (a), 26 of the Arms Act.
It is alleged that from the petitioner’s
possession one country made pistol and four live
cartridges were recovered.
Considering the period of custody, let the
petitioner, namely, Dablu Yadav 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,
Begusarai in connection with S. Kamal P.S. Case
No. 12 of 2010.
In view of the serious criminal history of
the petitioner, let the petitioner appears regularly in
the trial and if the petitioner fails to appear before
the Court on three consecutives dates, the Court
below will be at liberty to cancel the bail bonds.
Anand Kr. (Dinesh Kumar Singh, J.)