IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.37146 of 2011
Abhimanu Kumar
Versus
The State Of Bihar
-----------
02/ 21.11.2011 Sri Ram Prasad Singh, Advocate informs this court that
conducting lawyer of this petition has died on 18.11.2011 and he
submits that this court may take appropriate decision in respect of
this petition.
Petitioner is in jail custody since 10.3.2011 in a case
registered under various sections of the Arms Act on the charge that
one country made loaded katta was recovered from his conscious
possession.
Accordingly, petitioner, Abhimanu Kumar, is directed to
be released on bail on furnishing bail bonds of Rs 10,000/- with two
sureties of the like amount each to the satisfaction of the Chief
Judicial Magistrate, Nawadah in Nawadah Town P.S. Case no.
117/2011.
shahid (Hemant Kumar Srivastava,J)