IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.25015 of 2011
Rajesh Mahton @ Chiranya @ Chiraiya Mahto son of Ram Chandra Mahto
@ chand Mahto
Versus
The State Of Bihar
-----------
2. 10.08.2011 Heard learned counsel for the petitioner as well as learned
Additional Public Prosecutor for the State.
Petitioner is languishing in jail since 25.01.2011 on the
charges that one countrymade pistol was recovered from his conscious
possession.
The submission of the learned counsel for petitioner is that
only one case had been registered against the petitioner but at Para 27 of
the case diary it has wrongly been mentioned that three cases were
instituted against the petitioner.
Considering the facts and circumstances of the case as well as
period of detention of the petitioner in jail custody, let the petitioner be
released on bail, furnishing bail bonds of Rs. 10, 000/-(ten thousand)
with two sureties of the like amount each to the satisfaction of Sri
Abhishek Kunal, J.M. 1st Class, Begusarai in connection with Ballia
P.S. Case No. 08/11.
Saif Hemant Kumar Srivastava, J.)