High Court Patna High Court - Orders

Lal Babu Mahto @ Lallu vs The State Of Bihar on 3 March, 2011

Patna High Court – Orders
Lal Babu Mahto @ Lallu vs The State Of Bihar on 3 March, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.2018 of 2011
                   LAL BABU MAHTO @ LALLU,SON OF JAMUN MAHTO
                                           Versus
                                 THE STATE OF BIHAR
                                         -----------

2/ 03.03.2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the State.

The petitioner is languishing in jail custody since

04.09.2010 and allegedly one country made loaded katta

was recovered from the conscious possession of the

petitioner.

Considering the aforesaid facts as well as period

of detention of the petitioner in jail custody, let the

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 Chief Judicial Magistrate,

Patna in connection with Digha P.S. Case No. 206 of 2010.

( Hemant Kumar Srivastava, J. )

Anjani/