High Court Patna High Court - Orders

Sanjay Ram @ Taklu vs The State Of Bihar on 26 August, 2011

Patna High Court – Orders
Sanjay Ram @ Taklu vs The State Of Bihar on 26 August, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Criminal Miscellaneous No.27109 of 2011
                                      Sanjay Ram @ Taklu
                                               Versus
                                      The State Of Bihar
                                   ----------------------------------

2 26-08-2011 Heard learned counsel for the petitioner as well

as learned Additional Public Prosecutor for the state.

It would appear from perusal of first information

report that one, Deepak Tanti was arrested by the police in

Laxmipur P.S. Case No. 68 of 2010 and the aforesaid

Deepak Tanti discloses before the police that he had kept

one country-made pistol and six live cartridges in the

house of the petitioner and after that, house of the

petitioner was raided and one pistol alongwith two

cartridges were recovered from the house of the petitioner

and similarly, a country made Katta and six live cartridges

of aforesaid Deepak Tanti were also recovered.

Taking into consideration the aforesaid facts

and circumstances as well as submission of the parties, let

the petitioner, namely, Sanjay Ram @ Taklu be released

on bail on furnishing bail bonds of Rs 10,000/- (ten

thousand) with two sureties of the like amount each in

connection with Jhajha P.S. Case No. 33 of 2011 to the

satisfaction of Chief Judicial Magistrate, Jamui.

A.K.Vishwakarma/- ( Hemant Kumar Srivastava,J.)