IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.43348 of 2010
SONU YADAV @ ULTA, SON OF YOGENDRA RAI.
Versus
THE STATE OF BIHAR
-----------
02 14.01.2011 Heard learned counsel for the petitioner as well
as learned P.P. for the State.
Petitioner is in jail custody since 17.09.2010 in
connection with Sri Krishnapuri P.S. Case No. 151 of 2010
registered under Sections 399, 402 of the Indian Penal Code
and 25(1-B) A, 26/35 of the Arms Act.
Allegedly, one cartridge was recovered from
conscious possession of the petitioner when he along with
other accused had assembled to make preparation for dacoity.
The contention of learned counsel for the
petitioner is that the petitioner does not have any criminal
antecedent which has been averred at Para 8 of this
application.
In view of the aforesaid submission as well as
period of detention of the petitioner in jail custody above
named petitioner is directed to 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 learned
Chief Judicial Magistrate, Patna in connection above stated Sri
Krishnapuri P.S. Case No. 151 of 2010.
Shahzad (Hemant Kumar Srivastava, J )