High Court Patna High Court - Orders

Uday Sao vs State Of Bihar on 11 August, 2010

Patna High Court – Orders
Uday Sao vs State Of Bihar on 11 August, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.29068 of 2010
                                         UDAY SAO
                                            Versus
                                     STATE OF BIHAR
                                          -----------

2. 11.08.2010. Heard learned counsel for the

petitioner and counsel appearing for the

State.

The petitioner is languishing in jail

since 22.02.2010 in a case registered under

Sections 25(1-B)A-26 of the Arms Act.

It is alleged that one country made

pistol and one Mobile was recovered from

possession of the petitioner. The statement

has been made in paragraph no. 10 of the

petition that apart from the present case,

the petitioner is involved in one other case.

Considering the period of custody,

let the petitioner, Uday Sao, 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 the

learned J.M. Ist Class, Patna, in connection

with Beur P.S. Case NO. 27 of 2010.

     U.K.                               ( Dinesh Kumar Singh, J.)