IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.27046 of 2010
SUBODH YADAV
Versus
STATE OF BIHAR
-----------
2 21.09.2010. Heard learned counsel for the parties.
The petitioner has been made accused in a case under
the Arms Act for recovery of a country made pistol and one
cartridge from his possession for which he is in custody for 5 ½
months.
In the facts and circumstances of the case, let the
petitioner as above be released on bail on furnishing bail bond of
Rs.5,000/- (five thousand) with two sureties of the like amount
each to the satisfaction of the Chief Judicial Magistrate,
Lakhisarai in Lakhisarai (Chanan) Police Station Case No. 547 of
2008.
Shashi. (Samarendra Pratap Singh, J.)