High Court Patna High Court - Orders

Vicky Kumar @ Chhotu vs The State Of Bihar on 22 July, 2011

Patna High Court – Orders
Vicky Kumar @ Chhotu vs The State Of Bihar on 22 July, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.22234 of 2011
                                Vicky Kumar @ Chhotu
                                          Versus
                                   The State Of Bihar
                                        -----------

2 22.7.2011 Heard learned counsel for the parties.

For having in possession of single live

cartridge, petitioner remained in custody since

5.3.2011, hence is allowed bail.

Thus, having regard to the facts and

circumstances of the case as well as submission

of the parties, the above named petitioner is

directed to 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 Additional Chief Judicial

Magistrate, Danapur in Danapur P.S. Case No.

72/11.

AI                                                     ( Mandhata Singh, J.)