Patna High Court – Orders
Krishna Yadav vs The State Of Bihar on 4 July, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.10033 of 2011
Krishna Yadav
Versus
The State Of Bihar
-----------
03. 04.07.2011 Heard learned counsel for the petitioner and the state.
A country made rifle, carbine and pistol along with
cartridges is recovered from petitioner’s house allegedly kept by co-
accused Suresh Yadav and remained in custody since 30.12.2010, hence
is allowed bail.
Accordingly, let the petitioner above named 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 the Chief Judicial
Magistrate, Gaya in connection with Barachatty (Mohanpur) P. S. Case
No.152 of 2010.
Vikash ( Mandhata Singh, J.)