High Court Patna High Court - Orders

Jagat Rai vs The State Of Bihar on 5 April, 2011

Patna High Court – Orders
Jagat Rai vs The State Of Bihar on 5 April, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.10567 of 2011
                                           JAGAT RAI
                                              Versus
                                    THE STATE OF BIHAR
                                            -----------

02/ 05.04.2011 Heard learned counsel for the petitioner as well as learned

Addl. P.P. for the State.

Neither the petitioner is named in the first information

report nor anything has been recovered from his possession and except

the confessional statement as well as criminal antecedent of the

petitioner, there is nothing against him.

The contention of the learned counsel for the petitioner is

that two cases of Arms Act were registered against the petitioner

whereas in two cases petitioner was subsequently, remanded as the

aforesaid cases were registered against unknown.

Taking into consideration the above stated facts and

circumstances as well as submissions of the parties, let petitioner,

Jagat Rai, be released on bail on furnishing bail bonds of Rs 10,000/-

with two sureties of the like amount each to the satisfaction of the

Addl. Chief Judicial Magistrate, Patnacity in Didarganj P.S. Case no.

186/2009.

      shahid                                                    (Hemant Kumar Srivastava,J)