IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.37579 of 2010
VIBHASH KUMAR JHA, S/o Sri Daya Nand Jha
Versus
STATE OF BIHAR
-----------
2/ 22.11.2010 Heard learned counsel for the parties.
Petitioner is an accused in a case under Arms Act for
recovery of country made pistol along with one live cartridge.
Learned counsel for the petitioner submits that
petitioner is in custody since 15.12.2009.
In the circumstances, petitioner, named above, is
directed to be released on bail on furnishing bail bond of Rs.
5,000/- (Five thousand) with two sureties of the like amount each
to the satisfaction of Additional Chief Judicial Magistrate,
Dalasing Sarai (Samastipur) in connection with Dalasing Sarai
P.S. case no. 303 of 2009.
(Samarendra Pratap Singh, J.)
Uday/