IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.4507 of 2011
Janardan Yadav, Son of Late Ram Swarath Yadav, resident of Village-Chanda,
P.S.-Athmalgola, District-Patna. -Petitioner.
VERSUS
The State of Bihar -Opposite Party.
-----------
02 14.02.2011 The petitioner is in custody since 27.10.2010 in relation
to Athmalgola P.S. Case No.38 of 2009 instituted under Arms Act for
alleged recovery of country made gun in which house petitioner
resides along with other members.
On behalf of the petitioner, it is submitted that there is
no exclusive possession of the petitioner in respect of the arms in
question.
Be that as it may, let the petitioner above-named be
released on bail on furnishing a bail bond of Rs.10,000/- (Rupees Ten
Thousand) with two sureties of like amount each to the satisfaction of
the Additional Chief Judicial Magistrate, Barh, District Patna in
connection with Athmalgola P.S. Case No.38 of 2009.
Trivedi/ (Navaniti Prasad Singh, J.)