High Court Patna High Court - Orders

Butta Manjhi vs The State Of Bihar on 22 November, 2011

Patna High Court – Orders
Butta Manjhi vs The State Of Bihar on 22 November, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.23704 of 2011
                             Butta Manjhi, S/O-Late Prabhu Manjhi
                                             Versus
                                     The State Of Bihar
                                           -----------

04 22.11.2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the State.

Taking into consideration that petitioner is in jail

custody since 02.04.2011 in a case registered under Sections 399, 402

of the Indian Penal Code and 25 (1-b) A, 26 of the Arms Act on the

charges that one country made loaded pistol and five live cartridges

were recovered from conscious possession of the petitioner when he

along with other accused had assembled to make preparation for

committing dacoity and furthermore, the Superintendent of Police,

Gaya has reported that except Kotwali P.S. Case No. 71 of 2011, no

any other case has been instituted against the petitioner, 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 Chief Judicial Magistrate, Gaya in connection with

Kotwali P.S. Case No. 76 of 2011.

     SHAHZAD                               ( Hemant Kumar Srivastava, J.)