IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.26930 of 2010
VIJAY CHAUDHARY
Versus
STATE OF BIHAR
-----------
3/ 12.10.2010 Heard learned counsel for the parties.
This is a case of misuse of privilege of bail under
Arms Act.
The petitioner is in custody in jail since 19.04.2010.
In the circumstances, petitioner, named above, is
directed to be released on bail on furnishing bail bond of Rs.
5,000/- (Five thousand) with two sureties of the like amount each
to the satisfaction of Additional Sessions Judge, Fast Track Court
III, Patna in connection with Gardanibag P.S. case no. 326 of
1993 having Sessions Trial No. 918 of 1994 with the condition
that petitioner would cooperate in the trial.
Devendra/ (Samarendra Pratap Singh, J.)