High Court Patna High Court - Orders

Birendra Kumar Rai vs State Of Bihar on 1 October, 2010

Patna High Court – Orders
Birendra Kumar Rai vs State Of Bihar on 1 October, 2010
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.24864 of 2010
                              BIRENDRA KUMAR RAI
                                         Versus
                                  STATE OF BIHAR
                                       -----------

2 1.10.2010 Heard counsel for the petitioner and the State.

The petitioner is an accused in a case under section

420 of the Penal Code and under the Arms Act.

Learned counsel for the petitioner submits that a

country made pistol has been recovered from the possession of

the petitioner and he is in custody since more than six months.

He further submits that the co-accused Chandan Kumar Singh

from whose possession the alleged bag containing a sum of Rs.3

lacs was recovered has been allowed bail by this court by order

dated 2.6.2010 passed in Cr.Misc.No.19174 of 2010.

In the facts and circumstances of the case, the

petitioner Birendra Kumar Rai is directed to be released on bail

in connection with Maranchi (Panchmala) P.S. Case No.14/10

on furnishing bail bond of Rs.5,000/- with two sureties of the

like amount each to the satisfaction of the Addl. Chief Judicial

Magistrate, Barh.

(S.P.Singh,J)
KHAN