IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.18994 of 2011
KARU PRASAD
Versus
The State Of Bihar
-----------
2 29.06.2011 Heard learned counsel for the petitioner as well
as learned Additional Public Prosecutor for the state.
Taking into consideration that the petitioner is
languishing in jail custody since 19.12.2010 on the
allegation that one loaded country-made pistol was
recovered beneath the bed of the petitioner, whereas, the
seizure list does not contain either signature of the petitioner
or his family members, let the petitioner, namely, Karu
Prasad be released on bail on furnishing bail bonds of Rs
10,000/- (ten thousand) with two sureties of the like amount
each in connection with Rajauli P.S. Case No. 112 of 2010
to the satisfaction of Chief Judicial Magistrate, Nawada.
AKV/- (Hemant Kumar Srivastava,J.)