High Court Patna High Court - Orders

Vijay Chaudhary vs State Of Bihar on 12 October, 2010

Patna High Court – Orders
Vijay Chaudhary vs State Of Bihar on 12 October, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.26930 of 2010
                               VIJAY CHAUDHARY
                                       Versus
                                STATE OF BIHAR
                                      -----------

3/ 12.10.2010 Heard learned counsel for the parties.

This is a case of misuse of privilege of bail under

Arms Act.

The petitioner is in custody in jail since 19.04.2010.

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 Sessions Judge, Fast Track Court

III, Patna in connection with Gardanibag P.S. case no. 326 of

1993 having Sessions Trial No. 918 of 1994 with the condition

that petitioner would cooperate in the trial.

Devendra/ (Samarendra Pratap Singh, J.)