High Court Patna High Court - Orders

Vikash Kumar Singh vs The State Of Bihar on 22 July, 2011

Patna High Court – Orders
Vikash Kumar Singh vs The State Of Bihar on 22 July, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.21272 of 2011
                                       Vikash Kumar Singh
                                                Versus
                                        The State Of Bihar
                                            -----------

02/ 22.07.2011 Heard learned counsel for the petitioner as well as

learned Addl. Public Prosecutor for the State.

Taking into consideration that petitioner is in jail custody

since 11.5.2011 on the allegation that one country made loaded

pistol and two live cartridges were recovered from his conscious

possession and furthermore, as per submission of learned counsel

for the petitioner, petitioner does not have any criminal antecedent,

let the petitioner, Vikash Kumar Singh be released on bail on

furnishing bail bonds of Rs 10,000/- with two sureties of the like

amount each to the satisfaction of the Chief Judicial Magistrate,

Kaimur at Bhabua in Durgawati P.S. Case no. 58/2011.

      shahid                                     (Hemant Kumar Srivastava,J)