IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.2693 of 2011
MANOJ KUMAR SAH
Versus
THE STATE OF BIHAR
-----------
2 10.03.2011 Heard learned counsel for the petitioner as well as
learned counsel for the state.
Taking into consideration that petitioner is languishing
in jail custody since 08.09.2010 in a case registered under
sections-399, 402 & 414 of the Indian Penal Code and under
sections- 25(i-B)A, 26 & 35 of the Arms Act, and allegedly, one
loaded country-made Katta was recovered from conscious
possession of the petitioner, let the petitioner, namely, Manoj
Kumar Sah be released on bail on furnishing bail bond of Rs
10,000/- (ten thousand) with two sureties of the like amount
each in connection with Pipra P.S. Case No. 107 of 2010 to the
satisfaction of Chief Judicial Magistrate, Motihari, East
Champaran.
AKV/- (Hemant Kumar Srivastava,J.)