IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.13527 of 2008
KULO YADAV
Versus
THE STATE OF BIHAR
-----------
3 04/07/2008 Heard learned counsel for the petitioner and learned counsel
representing the State.
From the house of the petitioner one country made rifle and
two cartridges were seized on 25.11.2006. The petitioner was not
arrested on the spot and he has been remanded in this case on 30 th
September, 2007.
Considering the facts and circumstances of the case, the
petitioner Kulo Yadav is directed to be released on bail on furnishing
of bail bonds of Rs. 10,000/- (ten thousand) with two sureties of the
like amount each to the satisfaction of Sri Ram Bihari, J. M. Ist Class,
Lakhisarai in connection with Halsi P.S. Case No. 36 of 2006.
avin. (Shyam Kishore Sharma, J.)