High Court Patna High Court - Orders

Lilamber Jha @ Nilamber Jha vs The State Of Bihar on 30 March, 2011

Patna High Court – Orders
Lilamber Jha @ Nilamber Jha vs The State Of Bihar on 30 March, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.8808 of 2011
                            LILAMBER JHA @ NILAMBER JHA
                                              Versus
                                    THE STATE OF BIHAR
                                            -----------

02/ 30.03.2011 Heard learned counsel for the petitioner as well as learned

Addl. P.P. for the State.

Petitioner is languishing in jail custody since 12.10.2010 in

connection with Runni Saidpur P.S. Case no. 368/2010 registered

various sections of the Arms Act with allegation that one country

made pistol and three live cartridges were recovered from his

possession.

Taking into consideration the above stated facts and

circumstances as well as period of detention of the petitioner in jail

custody, let petitioner, Lilamber Jha @ Nilamber Jha, be released on

bail on furnishing bail bonds of Rs 10,000/- with two sureties of the

like amount each to the satisfaction of the Chief Judicial Magistrate,

Sitamarhi in Runni Saidpur P.S. Case no. 368 of 2010.

      shahid                                               (Hemant Kumar Srivastava,J)