High Court Patna High Court - Orders

Lalit Yadav vs The State Of Bihar on 18 August, 2011

Patna High Court – Orders
Lalit Yadav vs The State Of Bihar on 18 August, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Criminal Miscellaneous No.26424 of 2011
                                        Lalit Yadav
                                           Versus
                                    The State Of Bihar

2/   18.08.2011

Heard learned counsel for the petitioner and learned

counsel for the State.

For having in possession of one country made pistol and

three live cartridges, petitioner remained in custody since

31.07.2010.

Taking the same into consideration, prayer of the

petitioner for bail is allowed.

Let the above named 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 J.M., Ist Class, Hilsa,

Nalanda in connection with Hilsa (Karaiparsurai) P.S. Case No. 286

of 2010.

     Shail                                                 (Mandhata Singh, J.)