High Court Patna High Court - Orders

Bachchan Yadav vs The State Of Bihar on 12 July, 2011

Patna High Court – Orders
Bachchan Yadav vs The State Of Bihar on 12 July, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.16317 of 2011
                                        Bachchan Yadav
                                              Versus
                                       The State Of Bihar
                                            -----------

03/ 12.07.2011 Heard learned counsel for the petitioner as well as learned

Addl. Public Prosecutor for the State.

Petitioner is in jail custody since 18.3.2011 on the allegation

that one country made rifle and cartridges were recovered from his

house and he as well as co-accused Jehal Yadav managed to escape

from there and subsequently, aforesaid co-accused Jehal Yadav was

arrested by the police and he confessed this fact that seized arms

belong to him.

Let the petitioner, Bachchan Yadav, 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,

Jehanabad in Ghosi P.S. Case no. 99/2010.

      shahid                                                 (Hemant Kumar Srivastava,J)