IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22234 of 2011
Vicky Kumar @ Chhotu
Versus
The State Of Bihar
-----------
2 22.7.2011 Heard learned counsel for the parties.
For having in possession of single live
cartridge, petitioner remained in custody since
5.3.2011, hence is allowed bail.
Thus, having regard to the facts and
circumstances of the case as well as submission
of the parties, the above named petitioner 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 to the
satisfaction of Additional Chief Judicial
Magistrate, Danapur in Danapur P.S. Case No.
72/11.
AI ( Mandhata Singh, J.)