High Court Patna High Court - Orders

Mohan @ Mohan Rai vs The State Of Bihar on 28 January, 2011

Patna High Court – Orders
Mohan @ Mohan Rai vs The State Of Bihar on 28 January, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.44912 of 2010
                        MOHAN @ MOHAN RAI, son of Suraj Singh
                                           Versus
                                 THE STATE OF BIHAR
                                         -----------

2 28.01.2011 Heard learned counsel for the petitioner as well as learned

P.P. for the State.

Petitioner seeks his bail in connection with Bhagwanpur

P.S. Case no.101 of 2010 registered under Sections 25(1b/A/25(i)

(c) 26 and 35 of the Arms Act.

Allegedly, three life cartridges were recovered from

possession of the petitioner. The petitioner is languishing in jail

custody since 26.7.2010.

Considering the period of detention of the petitioner in

jail custody as well as recovery made from his conscious

possession, petitioner, namely, Mohan @ Mohan Rai is directed to

be released on bail on furnishing bail bonds of Rs.10,000/-(ten

thousand) with two sureties of the like amount each, to the

satisfaction of learned C.J.M., Begusarai in connection with above

stated Bhagwanpur P.S. Case no.101 of 2010.

PN                                        ( Hemant Kumar Srivastava,J.)