IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20625 of 2011
Chunnu Kumar
Versus
The State Of Bihar
with
Cr.Misc. No.20890 of 2011
Kanhai Lal @ Kanhaiya Lal
Versus
The State Of Bihar
-----------
2 18-07-2011 Both the above-said Cr. Misc. Cases arise out of
Kotwali P.S. case No. 05 of 2011 registered under sections-
399, 402 of the Indian Penal Code and various provisions of the
Arms Act and accordingly, the above-said Cr. Misc. Cases are
being disposed of by this common order.
Heard learned counsels for the petitioners as well as
learned counsel for the state.
Taking into consideration that one country-made pistol
and three live cartridges each, were recovered from each of the
petitioners and the petitioners are in jail custody for more than
seven months, let the petitioners, namely, Chunnu Kumar (in
Cr.Misc. No.20625 of 2011) and Kanhai Lal @ Kanhaiya Lal (in
Cr.Misc. No.20890 of 2011) be released on bail on furnishing
bail bond of Rs 10,000/- (ten thousand) each with two sureties
of the like amount each in connection with Kotwali P.S. Case
No. 05 of 2011 to the satisfaction of Chief Judicial Magistrate,
Patna (Trial Side).
AKV/- (Hemant Kumar Srivastava,J.)