IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19076 of 2011
Sunny Thakur
Versus
The State Of Bihar
-----------
2 29.06.2011 Heard learned counsel for the petitioner as well
as learned Additional Public Prosecutor for the state.
Taking into consideration that the petitioner is
languishing in jail custody since 02.12.2010 with allegation
that he was caught with one loaded country-made Katta as
well as one live cartridge when he alongwith others had
assembled to make preparation for committing dacoity, let
the petitioner, namely, Sunny Thakur be released on bail on
furnishing bail bonds of Rs 10,000/- (ten thousand) with two
sureties of the like amount each in connection with
Kankarbagh P.S. Case No. 447 of 2010 to the satisfaction of
Chief Judicial Magistrate, Patna.
AKV/- (Hemant Kumar Srivastava,J.)