Patna High Court – Orders
Sunil Kumar Malakar vs The State Of Bihar on 28 September, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA Criminal Miscellaneous No.31036 of 2011 Sunil Kumar Malakar, S/O-Late Chandradeo Malakar Versus The State Of Bihar ----------------------------------
02 28.09.2011 Heard learned counsel for the petitioner as well as learned
Additional Public Prosecutor for the State.
Taking into consideration that one country made loaded
pistol, two empty cartridges and two live cartridges were recovered
from conscious possession of the petitioner for which the petitioner is
in jail custody since 19.04.2011, let the petitioner 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 Sri Subhash
Chandra, Judicial Magistrate, 1st Class, Begusarai in connection with
Begusarai Muffasil P.S. Case No. 115 of 2011.
SHAHZAD (Hemant Kumar Srivastava, J)