IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.36964 of 2010
RAVINDRA MAHTO @ RAVI MAHTO
Versus
STATE OF BIHAR
-----------
02. 05.10.2010 Heard the learned counsel for the petitioner
and learned A.P.P. for the State.
The petitioner, Ravindra Mahto @ Ravi Mahto is
in custody since 18.03.2010 in connection with Chautham
P.S. Case No. 16 of 2010 under Section 414 of Indian
Penal Code and 25(1-B)A, 26 of the Arms Act.
It is stated that from the possession of the
petitioner, one country-made pistol and one live cartridge
were recovered.
Considering the nature of allegation and period
of detention, I direct the petitioner named above to be
released on bail on furnishing bail bond of Rs. 5,000(Rs.
Five Thousand) with two sureties of the like amount each
to the satisfaction of the Court of learned Chief Judicial
Magistrate, Khagaria in connection with Chautham P.S.
Case No. 16 of 2010.
( Mungeshwar Sahoo, J.)
Saurabh