High Court Patna High Court - Orders

Ajit Kumar @ Rahul vs The State Of Bihar on 20 July, 2011

Patna High Court – Orders
Ajit Kumar @ Rahul vs The State Of Bihar on 20 July, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.20863 of 2011
                                      Ajit Kumar @ Rahul
                                               Versus
                                       The State Of Bihar
                                             -----------

02/ 20.07.2011 Heard learned counsel for the petitioner as well as learned

Addl. Public Prosecutor for the State.

Taking into consideration that the petitioner is languishing

in jail custody since 31.1.2011 in a case registered under the

provisions of the Arms Act and section 414 of the IPC on the

allegation that he was caught with one country made loaded pistol as

well as one motorcycle while he was going by the aforesaid

motorcycle along with two other accused persons and as per

submission other co-accused persons have already been granted bail

by the learned court below itself, let the petitioner, Ajit Kumar @

Rahul 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, Patna in Kankarbagh P.S. Case no. 45/2011.

      shahid                                                 (Hemant Kumar Srivastava,J)