IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.39627 of 2010
TEMPU YADAV
Versus
STATE OF BIHAR
-----------
3 30.3.2011 Heard learned counsel for the parties.
For having in possession of one country
made Pistol and two cartridges, petitioner is in
custody since 2.3.2010.
Thus, having regard to the facts and
circumstances of the case, let the above named
petitioner be released on bail on furnishing
bail bond of Rs. 10,000/- (ten thousand) with
two sureties of the like amount each to the
satisfaction of Chief Judicial Magistrate,
Saharsa in Saur Bazar P.S. Case No. 51/10.
AI ( Mandhata Singh, J.)