High Court Patna High Court - Orders

Randhir Kumar Alias Kallu Sao vs The State Of Bihar on 3 February, 2011

Patna High Court – Orders
Randhir Kumar Alias Kallu Sao vs The State Of Bihar on 3 February, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.3700 of 2011
                         RANDHIR KUMAR ALIAS KALLU SAO .
                                            Versus
                                 THE STATE OF BIHAR .
                                          -----------

2 3.2.2011 The petitioner is in custody since 24.9.2010 in relation

to Gandhi Maidan P.S.Case no. 422 of 2010 instituted under

Sections 399,402 and 414 IPC read with various Sections of

Arms Act.

It is alleged that there was recovery of pistol from the

possession of the petitioner while he was sitting in a car near

Gandhi Maidan at Patna. It is further alleged that accused

persons are preparing to loot trader, who is likely to pass away

from that car.

It is submitted that the car belongs to the name of

another accused person and has been since released to its owner.

The petitioner has no criminal antecedent.

In the facts and circumstances of the case, let above

named petitioner be released on bail on furnishing bail bond of

Rs. 10,000/- (ten thusand0 with two sureties of the like amount

each to the satisfaction of learned C.J.M.,Patna in Gandhi

Maidan P.S.Case no. 422 of 2010.

Singh                                      ( Navaniti Prasad Singh, J.)