High Court Patna High Court - Orders

Pankaj Kumar vs The State Of Bihar on 16 November, 2011

Patna High Court – Orders
Pankaj Kumar vs The State Of Bihar on 16 November, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                     CRIMINAL MISCELLANEOUS NO.34572 OF 2011
                PANKAJ KUMAR SON OF BALESHWAR SAH, R/O VILLAGE-
                BHAGWANPUR, NANDPURI, P.S.- SADAR, DISTRICT-
                MUZAFFARPUR
                                          VERSUS
                                THE STATE OF BIHAR
                              ----------------------------------

2 16/11/2011 Heard Mr. Krishna Kant Singh, learned

counsel for the petitioner and learned APP for the

State.

The petitioner is in custody since 3.3.2011

in a case registered under Sections 25(1B)A, 26/35 of

the Arms Act.

Submission is that the petitioner’s name has

come on the basis of confession of apprehended

accused persons.

Considering the facts and circumstances of

the case, the petitioner above named is directed to be

released on furnishing of bail bond of Rs. 10,000/-

(ten thousand) with two sureties of the like amount

each to the satisfaction of the learned

C.J.M./concerned Court, Motihari in connection with

Pipra Kothi P.S. Case No. 40 of 2011.

(Shyam Kishore Sharma, J.)
avin