IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.14098 of 2011
SUBODH PRASAD MAHTO, son of Motilal Mahto, In the House of Bhangu Mallah, Mohalla
Piramaria, PS Malsalami, District Patna - Petitioenr.
Versus
THE STATE OF BIHAR
-----------
2 1.6.2011 Herd the parties.
The petitioner is in custody in a case under sections
399 and 402 of the Penal Code and the Arms Act.
There was recovery of one country made pistol. The
petitioner is in custody since 27.11.2010.
Learned counsel for the petitioner submits that the
petitioner has a clean antecedent.
Considering the period of custody, the petitioner is
directed to be released on bail in connection with Gardanibagh
P.S. Case No. 213 of 2010 on furnishing bail bond of rupees ten
thousand with two sureties of the like amount each to the
satisfaction of the C.J.M., Patna with the condition that one of the
bailer should be closely related to the petitioner.
haque ( Sheema Ali Khan, J.)