IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.12457 of 2011
BABLU KUMAR
Versus
THE STATE OF BIHAR
-----------
2 29.04.2011 Heard learned counsel for the petitioner as well
as learned counsel for the state.
Petitioner is said to be caught by the police
alongwith one loaded pistol and one live cartridge.
The contention of learned counsel for the
petitioner is that the seizure list does not bear the signature
of the petitioner and petitioner does not have any criminal
antecedent but he is languishing in jail custody for more
than four months.
Considering the facts and circumstances of the
case as well as submissions of the parties, let the petitioner,
namely, Bablu Kumar be released on bail on furnishing bail
bond of Rs 10,000/- (ten thousand) each with two sureties of
the like amount each in connection with Kadamkuan P.S.
Case No. 388 of 2010 to the satisfaction of Chief Judicial
Magistrate, Patna.
AKV/- (Hemant Kumar Srivastava,J.)