High Court Patna High Court - Orders

Ajay Rai vs State Of Bihar on 23 June, 2010

Patna High Court – Orders
Ajay Rai vs State Of Bihar on 23 June, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Cr.Misc. No.18700 of 2010
                                   AJAY RAI
                                    Versus
                                STATE OF BIHAR
                                 -----------

3. 23.6.2010. Heard learned counsel appearing on behalf the

petitioner and learned counsel appearing on behalf of

the State.

The petitioner is in custody in connection

with Dighwara P.S.Case No.149 of 2009 for the offence

punishable under section 25(1-B) 26 and 35 of the

Arms Act.

Substance of allegation as set out in the

first information report against the petitioner is of

recovery of a loaded pistol from his possession.

Learned counsel for the petitioner submits

that the petitioner was taken into custody on

9.12.2009 and since then he is rotting in jail.

Taking into consideration the circumstances,

let petitioners Ajay Rai 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 the Chief Judicial Magistrate, Chapra

in connection with Dighwara P.S.Case No.149 of 2009.

ahk                                     (Jyoti Saran, J.)