High Court Patna High Court - Orders

Md. Arshad vs The State Of Bihar on 8 September, 2011

Patna High Court – Orders
Md. Arshad vs The State Of Bihar on 8 September, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Criminal Miscellaneous No.27846 of 2011
                                             Md. Arshad
                                                Versus
                                       The State Of Bihar
                                    ----------------------------------

2 08-09-2011 Heard learned counsel for the petitioner as well

as learned Additional Public Prosecutor for the state.

Taking into consideration that the petitioner is in

jail custody since 27.04.2011 on the allegation that one

country-made pistol and three live cartridges were

recovered from his conscious possession and as per

submission of learned counsel for the petitioner, the

petitioner does not have any criminal antecedent, let the

petitioner, namely, Md. Arshad be released on bail on

furnishing bail bonds of Rs 10,000/- (ten thousand) with

two sureties of the like amount each in connection with

Alamganj P.S. Case No. 116 of 2011 to the satisfaction of

Additional Chief Judicial Magistrate, Patna City.

AKV/-                                     ( Hemant Kumar Srivastava,J.)