High Court Patna High Court - Orders

Vinod Singh vs The State Of Bihar on 22 July, 2011

Patna High Court – Orders
Vinod Singh vs The State Of Bihar on 22 July, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.22185 of 2011
                      Vinod Singh son of Ayodhya Singh, resident of village-Keshraura Kala,
                                   P.S.-Adhaura, District-Kaimur at Bhabhua.


                                                                              Petitioner.
                                                         Versus
                    The State of Bihar
                                                                          Opposite Party.
                                          -----------

2. 22.07.2011 Heard learned counsel for the petitioner as well as

learned A.P.P.

There happens to be recovery of one cartridge and a

pamphlet from physical possession as well as house of petitioner

for which petitioner happens to be in custody since 18-11-2010.

In the aforesaid facts and circumstances of the case,

petitioner, Vinod Singh 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 learned

C.J.M. Kaimur at Bhabhua in connection with Adhaura P.S.

Case no. 27 of 2010. Subject to condition that further

involvement of petitioner will disentitle him to continue with the

privilege.

Kamlesh                                                           (Aditya Kumar Trivedi, J.)