High Court Patna High Court - Orders

Vickky Kumar Thathera vs State Of Bihar on 12 August, 2010

Patna High Court – Orders
Vickky Kumar Thathera vs State Of Bihar on 12 August, 2010
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Cr.Misc. No.24185 of 2010
                                         JITENDRA KUMAR
                                                 Versus
                                          STATE OF BIHAR
                                                   with
                                     Cr.Misc. No.24684 of 2010
                                   VICKKY KUMAR THATHERA
                                                 Versus
                                          STATE OF BIHAR
                                               -----------

2 12.08.2010. Heard learned counsel for the parties.

The petitioners have been made accused in a case

under the Arms Act for recovery of country made pistol and

cartridges.

The petitioners submit that they are in custody since

8.3.2010.

In the facts and circumstances of the case, let the

petitioners as above be released on bail on furnishing bail bond of

Rs.5,000/- (five thousand) each with two sureties of the like

amount each to the satisfaction of the Chief Judicial Magistrate,

Nalanda at Biharsharif in Rahui (Wena) Police Station case no. 39

of 2010.

Shashi. (Samarendra Pratap Singh, J.)