IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23711 of 2011
Arun Kumar, S/O-Sri Prem Yadav
Versus
The State Of Bihar
-----------
02 01.08.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State.
Taking into consideration that petitioner is languishing
in jail custody since 29.04.2011 on the allegation that one blade and
some kawach were recovered from his conscious possession, let the
petitioner be released on bail on furnishing bail bonds of Rs. 10,000/-
(Ten Thousand) with two sureties of the like amount each to the
satisfaction of Sub Divisional Judicial Magistrate, West Muzaffarpur
in connection with Saraiya P.S. Case No. 125 of 2011.
SHAHZAD ( Hemant Kumar Srivastava, J.)