High Court Patna High Court - Orders

Dablu Yadav vs State Of Bihar on 9 July, 2010

Patna High Court – Orders
Dablu Yadav vs State Of Bihar on 9 July, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.23585 of 2010
                                       DABLU YADAV
                                             Versus
                                      STATE OF BIHAR
                                           -----------

2. 09.07.2010 Heard learned counsel for the petitioner

and the State.

The petitioner is languishing in jail since

24.1.2010 in a case registered under Sections 25 (1-

B) (a), 26 of the Arms Act.

It is alleged that from the petitioner’s

possession one country made pistol and four live

cartridges were recovered.

Considering the period of custody, let the

petitioner, namely, Dablu Yadav be released on bail

on furnishing bail bond of Rs. 10,000/- (ten

thousand) with two sureties of the like amount each

to the satisfaction of Chief Judicial Magistrate,

Begusarai in connection with S. Kamal P.S. Case

No. 12 of 2010.

In view of the serious criminal history of

the petitioner, let the petitioner appears regularly in

the trial and if the petitioner fails to appear before

the Court on three consecutives dates, the Court

below will be at liberty to cancel the bail bonds.

Anand Kr. (Dinesh Kumar Singh, J.)