IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24185 of 2010
JITENDRA KUMAR
Versus
STATE OF BIHAR
with
Cr.Misc. No.24684 of 2010
VICKKY KUMAR THATHERA
Versus
STATE OF BIHAR
-----------
2 12.08.2010. Heard learned counsel for the parties.
The petitioners have been made accused in a case
under the Arms Act for recovery of country made pistol and
cartridges.
The petitioners submit that they are in custody since
8.3.2010.
In the facts and circumstances of the case, let the
petitioners as above be released on bail on furnishing bail bond of
Rs.5,000/- (five thousand) each with two sureties of the like
amount each to the satisfaction of the Chief Judicial Magistrate,
Nalanda at Biharsharif in Rahui (Wena) Police Station case no. 39
of 2010.
Shashi. (Samarendra Pratap Singh, J.)