IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.28313 of 2011
Mangal Yadav, Son of Upendra Yadav, Resident of Village Kanp, PS Rupauli, District Purnea ---
Petitioner
Versus
The State Of Bihar ---- Opposite Party
-----------
2 23.8.2011 Petitioner is an accused in a case under Section 25(1-b) a /
26 / 35 of the Arms Act.
Two live cartridges were recovered from the possession of
the petitioner.
Petitioner is in custody since 9.11.2010.
Considering the period of custody, petitioner Mangal
Yadav is directed to be released on bail in connection with Tikapatti
P.S. Case No. 79 of 2010 on furnishing bail bond of rupees ten
thousand with two sureties of the like amount each to the satisfaction
of the Judicial Magistrate, 1st Class, Purnea.
Sanjay (Sheema Ali Khan, J.)