High Court Patna High Court - Orders

Mithlesh Manjhi vs The State Of Bihar on 12 July, 2011

Patna High Court – Orders
Mithlesh Manjhi vs The State Of Bihar on 12 July, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Criminal Miscellaneous No.19788 of 2011
                                  MITHLESH MANJHI
                                         Versus
                                 THE STATE OF BIHAR

2   12-07-2011

Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the state.

Taking into consideration that the petitioner is

languishing in jail custody since 11.11.2010 on the allegation

that one country-made pistol and four live cartridges were

recovered from his conscious possession and furthermore, the

petitioner has got no criminal antecedent, let the petitioner,

namely, Mithilesh Manjhi 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 Paliganj P.S. Case No. 203 of

2010 to the satisfaction of Sri Ajit Kumar Singh, Judicial

Magistrate- Ist class, Danapur at Patna.

         AKV/-                            (Hemant Kumar Srivastava,J.)