IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.41295 of 2010
MUNNA YADAV son of Wakil Yadav, resident of village
Basdeopur, Police Station Gogri, Dist- Khagaria.
................. Petitioner.
Versus
THE STATE OF BIHAR ......Opposite Party.
-----------
2 18.11.2010 Heard learned counsel appearing on
behalf of the petitioner and the learned
counsel appearing on behalf of the State.
Petitioner is in custody in connection
with Gogri P.S. Case No 24 of 2010 for the
offence punishable under Sections 353 and 307
of the Indian Penal Code and Sections 25(1-
B)A, 26 and 27 of the Arms Act.
Learned counsel for the petitioner with
reference to the allegations as set out in
the F.I.R submitted that no case under
Section 307 is made out against the
petitioner as the alleged gunshot hit nobody.
He further submits that for the alleged
recovery of pistol and eight live cartridges,
the petitioner has remained in custody since
28.2.2010
Taking into consideration the
circumstances and considering the submissions
of the learned counsel, let the petitioner
namely, Munna Yadav, be released on bail on
2
furnishing bail bonds of Rs.10,000/- (ten
thousand) with two sureties of the like
amount each to the satisfaction of the
learned Chief Judicial Magistrate, Khagaria
in connection with Gogri P.S. Case No. 24 of
2010 subject to the condition that the wife of
the petitioner would stand as one of the
bailors and who would be under a duty to
inform the court below in case this
petitioner after his release in the present
case is named or is found involved in any
further case of similar nature and whereupon
the court below shall be at liberty to cancel
the bail bond of the petitioner and take him
into custody on grounds of misuse.
Prakash (Jyoti Saran, J.)