IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.933 of 2011
BIRENDRA YADAV AND ORS.
Versus
THE STATE OF BIHAR
-----------
02/ 11.02.2011 Heard learned counsel for the petitioners as well as learned
P.P. for the State.
Petitioners seek their bail in connection with Fatuha P.S.
Case no. 290/2010 registered under sections 399, 402 of the IPC and
25(I-b)a,26, 35 of the Arms Act.
Allegedly, one country made loaded pistol was recovered
from each of the petitioners when they were apprehended by the
police along with other accused persons.
Petitioners are in jail custody since 26.7.2010.
Considering the aforesaid circumstances as well as
detention of the petitioners in judicial custody, petitioners Birendra
Yadav and Sintu Kumar are directed to be released on bail on
furnishing bail bond of Rs 10,000/- with two sureties of the like
amount each to the satisfaction of the Addl. Chief Judicial Magistrate,
Patnacity(Patna) in connection with Fatuha P.S. Case no. 290 of 2010.
shahid (Hemant Kumar Srivastava,J)