IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.39984 of 2010
1.DIPAK KUMAR SON OF LATE RAMBABU
THATHERA, RESIDENT OF KHARIDI BIGHA,
GENDAPUR, DISTT.-NAWADA.2.JUGNU KUMAR SON OF
VIJAY PRASAD THATHERA, RESIDENT OF MOHALLA MALGODAM,
P.S. AND DISTT. NAWADA.
Versus
STATE OF BIHAR
-----------
2 21.12.2010 Heard Smt.Rina Sinha, learned counsel for the
petitioners as well as Smt.Indu Bala Pandey, learned
Additional Public Prosecutor.
The petitioners who are in custody in Nawadah P.S.
Case No.354 of 2010 for the offence under sections 25(1-
B)(a)/26/35 of Arms Act have prayed for grant of bail.
Learned counsel for the petitioners submits that a
raid was conducted in a house from where four persons were
apprehended and from possession of two accused persons a
country made pistol and live cartridges were recovered. He
further submits that nothing has been recovered from the
possession of the petitioners. Petitioners have clean
antecedent. Petitioners are in custody since 30.8.2010.
2
In view of the facts and circumstances, let both the
petitioners, Dipak Kumar and Jugnu Kumar, be released on
bail on furnishing bail bond of Rs.10,000/- each with two
sureties of the like amount each to the satisfaction of C.J.M.,
Nawada, in Nawadah P.S. Case No.354/10.
Anilkr.sinha (Rakesh Kumar,J.)