High Court Patna High Court - Orders

Ajay Yadav vs State Of Bihar on 16 December, 2010

Patna High Court – Orders
Ajay Yadav vs State Of Bihar on 16 December, 2010
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Cr.Misc. No.39010 of 2010
                                           AJAY YADAV
                                                Versus
                                         STATE OF BIHAR
                                              -----------

02 16.12.2010 Heard learned counsel for the petitioner as well as learned

P.P. for the State.

Petitioner seeks his bail in connection with Navinagar P.S.

Case No. 55 of 2010 registered under Sections 399, 402 of the I.P.C,

25(1-B)A, 26 and 35 of the Arms Act.

Allegedly, one country made pistol and two live cartridges

were recovered from possession of the petitioner.

Considering the aforesaid facts and circumstances of the

case as well as period of detention of the petitioner in jail custody,

above named petitioner (Ajay Yadav), 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 C.J.M, Aurangabad in connection

with Navinagar P.S. Case No. 55 of 2010.

Shahzad                                         ( Hemant Kumar Srivastava, J.)