High Court Patna High Court - Orders

Rabindra Pandey @ Mandal Pandey vs The State Of Bihar on 16 March, 2011

Patna High Court – Orders
Rabindra Pandey @ Mandal Pandey vs The State Of Bihar on 16 March, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Cr.Misc. No.3539 of 2011
                     RABINDRA PANDEY @ MANDAL PANDEY
                                    Versus
                             THE STATE OF BIHAR
                                   -----------

2 16.03.2011 Supplementary affidavit is filed on behalf of

the petitioner.

Heard.

Taking into consideration that the petitioner

is languishing in jail custody since 31.10.2010 on the

allegation that one country made Katta along with

three live cartridges were recovered from the

possession of the petitioner, let the petitioner, namely,

Rabindra Pandey @ Mandal Pandey be released on bail

on furnishing bail bonds of Rs.10,000/-(Ten

Thousand) with two sureties of the like amount each,

to the satisfaction of learned Chief Judicial Magistrate,

Buxar in connection with Brahmpur P.S. Case No.312

of 2010.

(Hemant Kumar Srivastava, J.)
PN