High Court Patna High Court - Orders

Mojibur Rahman vs The State Of Bihar on 21 December, 2010

Patna High Court – Orders
Mojibur Rahman vs The State Of Bihar on 21 December, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.40491 of 2010
                                     MOJIBUR RAHMAN
                                              Versus
                                    THE STATE OF BIHAR
                                            -----------

2 21.12.2010 Heard learned counsel for the petitioner as well

as learned counsel for the state.

Allegedly, one country-made pistol and two live

cartridges were recovered from conscious possession of the

petitioner. The petitioner is languishing in jail custody since

14.05.2010.

Considering the period of detention in jail

custody, the petitioner, namely, Mojibur Rahman is directed

to 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 Kochadhaman P.S. Case No. 46 of 2010 to

the satisfaction of Chief Judicial Magistrate, Kishanganj.

AKV/-                                     ( Hemant Kumar Srivastava,J.)