Patna High Court Cr.Misc. No.31358 of 2012 (2) dt.24-08-2012
IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.31358 of 2012
======================================================
1. Ranvijay Kumar S/O Late Davnandan Prasad Yadav
.... .... Petitioner/s
Versus
1. The State Of Bihar
.... .... Opposite Party/s
======================================================
======================================================
CORAM: HONOURABLE MR. JUSTICE HEMANT KUMAR
SRIVASTAVA
ORAL ORDER
2 24-08-2012 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State.
Petitioner is in jail custody since 01.05.2012 on the
charges that one country made loaded pistol was recovered from
his conscious possession.
Learned counsel for the petitioner submits that
petitioner does not have any criminal antecedent and as a matter of
fact he is a government employee.
Considering the aforesaid facts and circumstances as
well as submissions of the parties, let the petitioner 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 Sri
Rakesh Kumar-II, Judicial Magistrate, 1st Class, Munger in
connection with Muffasil P.S. Case No. 71 of 2012.
(Hemant Kumar Srivastava, J)
SHAHZAD/-