IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.997 of 2011
CHANDAN KUMAR, son of Jairaj Paswan
Versus
THE STATE OF BIHAR
-----------
2 14.02.2011 Heard learned counsel for the petitioner as well as learned
P.P. for the State.
Petitioner seeks his bail in connection with Nawada P.S.
case No. 354 of 2010 registered under Section 25(1-b), 1, 26 & 35 of the
Arms Act.
Allegedly, 19 cartridges were recovered from conscious
possession of the petitioner. It is a matter of commonsense that without
any firearm the cartridges are meaningless.
Considering the aforesaid facts and circumstances as well
as period of detention of the petitioner in jail custody, petitioner, namely,
Chandan Kumar 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., Nawada in connection with
above stated Nawada P.S. case No. 354 of 2010.
( Hemant Kumar Srivastava,J.)
PN