High Court Patna High Court - Orders

Chandan Kumar Yadav vs The State Of Bihar on 7 July, 2011

Patna High Court – Orders
Chandan Kumar Yadav vs The State Of Bihar on 7 July, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Cr.Misc. No.19363 of 2011
                                       Chandan Kumar Yadav
                                                Versus
                                         The State Of Bihar
                                              -----------

02/ 07.07.2011 Heard learned counsel for the petitioner as well as learned

Addl. P.P. for the State.

Petitioner is languishing in jail custody since 6.8.2010 on

the charges that one country made pistol along with six cartridges

were recovered from his conscious possession when he was caught by

the informant and furthermore, it is alleged that petitioner had opened

fire upon one Banti Singh on the same day for which Naugachia P.S.

Case no. 132/2010 was registered whereas for the present case,

Naugachia P.S. Case no. 131/2010 was registered.

It has been specifically pleaded at para 11 of this petition

that except the aforesaid two cases, petitioner does not have any

criminal antecedent.

Taking into consideration the above stated facts and

circumstances as well as submissions of the parties, let the petitioner,

Chandan Kumar 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 Sri Prakash, Judicial Magistrate, Ist Class, Naugachia

District Bhagalpur in Naugachia P.S. Case no. 131/2010.

shahid                                            (Hemant Kumar Srivastava,J)