IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.3464 of 2011
JITENDRA YADAV @ JITENDRA SINGH YADAV
Versus
THE STATE OF BIHAR
-----------
02/ 16.03.2011 Heard learned counsel for the petitioner as well as learned
Addl. P.P. for the State.
Admittedly, sprit and country made liquor were recovered
from the house of co-accused Shankar Yadav and similarly, some fire
arms were also recovered from the above stated house. So far as
petitioner is concerned, it is alleged that one pistol along with
magazine containing four cartridges of 9 MM were recovered from the
possession of the petitioner.
The submission of the learned counsel for the petitioner is
that for recovery of the above stated arms, a separate case has been
instituted against the petitioner.
Considering the aforesaid facts and circumstances as well as
submissions of the parties, let petitioner, Jitendra Yadav @ Jitendra
Singh Yadav, be released on bail on furnishing bail bond of Rs
10,000/- with two sureties of the like amount each to the satisfaction
of the Chief Judicial Magistrate, Ara Dist. Bhojpur in Ara Mufassil
P.S. Case no. 222 of 2010.
shahid (Hemant Kumar Srivastava,J)