High Court Patna High Court - Orders

Vijay Singh vs The State Of Bihar on 22 December, 2010

Patna High Court – Orders
Vijay Singh vs The State Of Bihar on 22 December, 2010
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                     CR.MISC. NO.41937 OF 2010
VIJAY SINGH, SON OF SHRI RAMJEE VAN SINGH, RESIDENT OF VILLAGE
KHURHAN, POLICE STATION ALAMNAGAR, DISTRICT MADHEPURA
                              VERSUS
                        THE STATE OF BIHAR
                               ********

2 22/12/2010 Heard Counsel for the petitioner and the A.P.P.

appearing on behalf of the State.

The petitioner is an accused in a case under

Sections 25 (1-B) A & 26 of the Arms Act. The allegation

is that one loaded pistol and seven cartridges were

recovered from the petitioner. The petitioner is involved in

three other criminal cases.

Considering the facts aforesaid, I am not

inclined to grant bail to the above named petitioner for

the present. This application is accordingly dismissed.

Anand                                                  ( Sheema Ali Khan, J. )