IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20924 of 2011
Daya Nand Pandey
Versus
The State Of Bihar
-----------
02/ 22.07.2011 Heard learned counsel for the petitioner as well as
learned Addl. Public Prosecutor for the State.
Petitioner is in jail custody since 8.3.2011 in a case
registered under the provisions of the Arms Act on the allegation
that one country made pistol was recovered beneath the bed of the
petitioner.
Let the petitioner, Daya Nand Pandey, be released on bail
on furnishing bail bonds of Rs 10,000/- with two sureties of the like
amount each to the satisfaction of the Addl. Chief Judicial
Magistrate, Danapur in Bihta P.S. Case no. 270/2010.
shahid (Hemant Kumar Srivastava,J)