High Court Patna High Court - Orders

Sudhir Kumar Das vs The State Of Bihar on 8 March, 2011

Patna High Court – Orders
Sudhir Kumar Das vs The State Of Bihar on 8 March, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.2161 of 2011
                                  SUDHIR KUMAR DAS
                                           Versus
                                THE STATE OF BIHAR
                                         -----------

2 08.03.2011 Heard learned counsel for the petitioner as well as

learned counsel for the state.

Allegedly, one loaded country-made pistol was

recovered from conscious possession of the petitioner.

The submission of learned counsel for the petitioner is

that prior to institution of the case, brother of the complainant

had filed Complaint Case against police officials and the

statement of this petitioner was to be recorded on 09.08.2010.

The police apprehended the petitioner and lodged this false

case on account of above-said fact.

Considering the aforesaid facts and circumstances as

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

Sudhir Kumar Das be released on bail on furnishing bail bond

of Rs 10,000/- (ten thousand) with two sureties of the like

amount each in connection with Belhar P. S. Case No. 121 of

2010 to the satisfaction of Sri Sanjay Kumar Rai, J.M. Ist Class,

Banka.

         AKV/-                                    (Hemant Kumar Srivastava,J.)