IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.19613 of 2011
SHAMBHU KAHAR
Versus
THE STATE OF BIHAR
2 11-07-2011
Heard learned counsel for the petitioner as well as
learned counsel for the state.
Petitioner is languishing in jail custody since
31.10.2010 on the charges that he was caught by the informant
and other police officials and when search was made, one six
round pistol containing five live cartridges and some ornaments
were recovered from his conscious possession.
The contention of learned counsel for the petitioner is
that except one case in which the petitioner has already been
released on bail, the petitioner does not have any criminal
antecedent.
Considering the aforesaid facts and circumstances as
well as period of detention in jail custody, let the petitioner,
namely, Shambhu Kahar be released on bail on furnishing bail
bond of Rs 10,000/- (ten thousand) with two sureties of the like
amount each in connection with Bihar P.S. Case No. 269 of
2010 to the satisfaction of Chief Judicial Magistrate, Nalanda at
Bihar Sharif.
AKV/- (Hemant Kumar Srivastava,J.)