IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.1928 of 2011
ANMOL YADAV, SON OF PARMESHWARI YADAV
Versus
THE STATE OF BIHAR
-----------
02 03.03.2011 Heard learned counsel for the petitioner as well as learned
Additional Public Prosecutor for the State.
Petitioner seeks his bail in connection with Madhepura
(Bharahi) P.S. Case No. 348 of 2010 registered under Sections 399,
402, 307 of the Indian Penal Code and 25(1-B)a, 26, 27, 35 of the
Arms Act.
Allegedly, one country made loaded katta along with two
live cartridges were recovered from conscious possession of the
petitioner when he along with other accused had assembled to make
preparation of committing dacoity.
Taking into consideration that petitioner does not have any
criminal antecedent and he is languishing in jail custody since long, let
the petitioner 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 Chief Judicial Magistrate, Madhepura in connection
with above stated Madhepura (Bharahi) P.S. Case No. 348 of 2010.
Shahzad ( Hemant Kumar Srivastava, J.)