High Court Patna High Court - Orders

Md.Nasim vs State Of Bihar on 1 April, 2011

Patna High Court – Orders
Md.Nasim vs State Of Bihar on 1 April, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.39453 of 2010
                                       MD.NASIM
                                           Versus
                                    STATE OF BIHAR
                                            -----

03. 01.04.2011 Heard learned counsel for the petitioner and the state.

Though, number of cartridges recovered from

petitioner’s possession is near about four hundred, but petitioner is

in custody since 20.02.2010, taking which into consideration,

petitioner is enlarged on bail.

Having regard to the facts and circumstances of the

case, let the 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 the Chief Judicial Magistrate, Munger in

connection with Mufassil (Munger) P. S. Case No.23 of 2010, G. R.

No.287 of 2010.

Vikash                                             (Mandhata Singh, J.)