High Court Patna High Court - Orders

Sunny Thakur vs The State Of Bihar on 29 June, 2011

Patna High Court – Orders
Sunny Thakur vs The State Of Bihar on 29 June, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.19076 of 2011
                                           Sunny Thakur
                                               Versus
                                       The State Of Bihar
                                             -----------

2 29.06.2011 Heard learned counsel for the petitioner as well

as learned Additional Public Prosecutor for the state.

Taking into consideration that the petitioner is

languishing in jail custody since 02.12.2010 with allegation

that he was caught with one loaded country-made Katta as

well as one live cartridge when he alongwith others had

assembled to make preparation for committing dacoity, let

the petitioner, namely, Sunny Thakur be released on bail on

furnishing bail bonds of Rs 10,000/- (ten thousand) with two

sureties of the like amount each in connection with

Kankarbagh P.S. Case No. 447 of 2010 to the satisfaction of

Chief Judicial Magistrate, Patna.

AKV/-                                     (Hemant Kumar Srivastava,J.)