IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr Misc No 5304 of 2011
Rabindra Yadav, son of Narsingh Yadav, resident of village -
Sonbarsa, P S - Chautham, District - Khagaria - Petitioner
Versus
The State of Bihar - Opposite Party
-----------
2 14.03.2011 The petitioner is in custody since 05.02.2009 in relation to
Salkhua Police Station Case No 16 of 2010 for offences under Arms Act
for alleged possession of illegal arms and ammunitions.
Considering the aforesaid, the petitioner abovenamed is
directed to be released on bail on his furnishing bonds of Rs 10,000/-
(Rupees Ten Thousand) with two sureties of the like amount each to the
satisfaction of Chief Judicial Magistrate, Saharsa in Salkhua Police
Station Case No 16 of 2010, G R No 168 of 2010.
M.E.H./ (Navaniti Prasad Singh)