IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.11434 of 2011
AMBAR YADAV @ AMBAR KUMAR @ AMBAR
Versus
THE STATE OF BIHAR
-----------
2 21.04.2011 Heard learned counsel for the petitioner as well as
learned counsel for the state.
Taking into consideration that the petitioner is
languishing in jail custody since 07.12.2010 on the allegation
that two live cartridges were recovered from his possession
when he alongwith other accused had assembled to make
preparation of committing dacoity, let the petitioner, namely,
Ambar Yadav @ Ambar Kumar @ Ambar be released on bail
on furnishing bail bond of Rs 10,000/- (ten thousand) with two
sureties of the like amount each in connection with Bikramganj
P.S. Case No. 206 of 2010 to the satisfaction of Sub Divisional
Judicial Magistrate, Bikramganj, District-Rohtas.
AKV/- (Hemant Kumar Srivastava,J.)