IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.20410 of 2011
Guddu Yadav
Versus
The State Of Bihar
----------------------------------
03. 29.09.2011 Heard learned counsel for the petitioner and
learned counsel for the State.
Petitioner is found in possession of a countrymade
pistol and nine cartridges, but remained in custody since
28.4.2011, hence is allowed bail.
Accordingly, let the above named petitioner 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 the Chief Judicial Magistrate,
Aurangabad in connection with Pauthu P. S. Case No.50 of
2010.
Vikash (Mandhata Singh, J.)