High Court Patna High Court - Orders

Vivek Singh @ Cham Cham Singh &Amp; … vs State Of Bihar on 2 February, 2011

Patna High Court – Orders
Vivek Singh @ Cham Cham Singh &Amp; … vs State Of Bihar on 2 February, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.22062 of 2010
                         VIVEK SINGH @ CHAM CHAM SINGH & ANR
                                               Versus
                                        STATE OF BIHAR
                                             -----------

07. 02.02.2011 The petitioners are in custody in relation to Bochahan

P.S.Case No. 2 of 2010, registered under Section 414 of the

Indian Penal Code read with various Sections of Arms Act.

It is alleged that the petitioners were arrested and from

their possession foreign made pistols were recovered. They were

riding on Motorcycle without a number plate. Learned counsel

for the Petitioners submit that the present case has been

instituted against the grudge of the local police against the grand

father of petitioner No.1 Petitioners were in fact arrested from

another place. The motorcycle in question the petitioners submit

registered in the name of Petitioner no.1 which fact was

substantiated by producing the Registration Book.

Be that as it may, this Court had called for an

antecedent report which does not support the conduct of the

petitioners. In any view of the matter, considering the fact that

the petitioners are in custody for over one year , let the trial

Court take all expeditious steps subject to petitioners co-

operating, to conclude the trial within six months failing which,

the petitioners would be at liberty to renew their prayer for bail.

Namita                                         ( Navaniti Prasad Singh, J.)