High Court Patna High Court - Orders

Shiv Narayan Yadav vs The State Of Bihar on 15 March, 2011

Patna High Court – Orders
Shiv Narayan Yadav vs The State Of Bihar on 15 March, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.3088 of 2011
                                   SHIV NARAYAN YADAV
                                              Versus
                                   THE STATE OF BIHAR
                                            -----------

2 15.03.2011 Heard learned counsel for the petitioner as well as

learned counsel for the state.

Allegedly, one loaded country-made musket

alongwith one live cartridge was recovered from house of the

petitioner for which he is languishing in jail custody since

22.10.2010. The petitioner does not have any criminal

antecedent.

In view of the aforesaid facts and circumstances, let

the petitioner, namely, Shiv Narayan Yadav 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 Jankinagar

P.S. Case No. 80 of 2010 to the satisfaction of Sub Divisional

Judicial Magistrate, Purnea.

AKV/-                                                 (Hemant Kumar Srivastava,J.)