High Court Patna High Court - Orders

Chandeshwar Singh vs The State Of Bihar on 11 August, 2011

Patna High Court – Orders
Chandeshwar Singh vs The State Of Bihar on 11 August, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.25311 of 2011
                           Chandeshwar Singh, S/O-Hawaldar Singh
                                            Versus
                                    The State Of Bihar
                                          -----------

02 11.08.2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the State.

Taking into consideration that petitioner is in jail

custody since 06.02.2011 on the allegation that one country made

loaded pistol along with three live cartridges were recovered from his

conscious possession and prior to institution of the present case, only

one case had been lodged against the petitioner, 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 Chief Judicial Magistrate, Rohtas in connection with Kargahar P.S.

Case No. 20 of 2011.

     SHAHZAD                               ( Hemant Kumar Srivastava, J.)