IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.34631 of 2010
MITHILESH KUMAR @ BUNTI KUMAR
S/o Raju Prasad
Petitioner
Versus
STATE OF BIHAR Opposite Party
-----------
02/ 22.09.2010 Heard learned counsel for the petitioner as well as learned
P.P. for the State.
It is alleged that one country made loaded Katta and ten
cartridges were recovered from the conscious possession of the
petitioner when the police conducted raid at the house of one Binit
Kumar where three persons were arrested and fire arms were
recovered from the aforesaid accused persons. Admittedly co-accused
Binit Kumar from whose possession country made pistol and cartridge
recovered has already been granted privilege of bail by a bench of this
court vide order dated 1.9.2010 passed in Cr. Misc. no. 32178 of 2010.
Considering the facts and circumstances of the case as well
as submissions of the parties, I direct the petitioner to be released on
bail in connection with Sheosagar P.S. Case no. 142 of 2010 on
furnishing bail bond of Rs 10,000-/ with two sureties of the like
amount each to the satisfaction of Chief Judicial Magistrate, Rohtas at
Sasaram.
shahid (Hemant Kumar Srivastava,J))