High Court Patna High Court - Orders

Brajesh Kumar vs The State Of Bihar on 20 July, 2011

Patna High Court – Orders
Brajesh Kumar vs The State Of Bihar on 20 July, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.21111 of 2011
                            Brajesh Kumar, S/O-Haridyanand Singh
                                            Versus
                                     The State Of Bihar
                                          -----------

02 20.07.2011 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 03.03.2011 on the allegation that one automatic

pistol said to be made in U.S.A. and two live cartridges were

recovered from his conscious possession and having similar

allegation, co-accused Mussarrat Baig has already been granted

privilege of bail, 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 Sri Rabindra Kumar, Judicial

Magistrate, 1st Class, Sasaram in connection with Sasaram Town P.S.

Case No. 195 of 2011.

     SHAHZAD                               ( Hemant Kumar Srivastava, J.)