IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.35866 of 2011
Surendra Yadav, S/O-Keshar Yadav
Versus
The State Of Bihar
-----------
02 11.11.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State.
Petitioner is in jail custody since 02.05.2011 in a case
registered under Sections 25 (1-B) A, 26 and 35 of the Arms Act on
the charges that one country made Katta along with two live cartridges
were recovered from his conscious possession.
Learned counsel for the petitioner submits that petitioner
has been implicated in this case on account of political rivalry and that
is why petitioner was caught by the police on 30.04.2011 but he was
produced before the court on 02.05.2011.
Considering the aforesaid facts and circumstances as
well as submissions of the parties, 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 Chief Judicial
Magistrate, Gaya in connection with Wazirganj P.S. Case No. 86 of
2011.
SHAHZAD ( Hemant Kumar Srivastava, J.)