High Court Patna High Court - Orders

Dharmendra Kumar @ Gangiya @ … vs The State Of Bihar on 27 April, 2011

Patna High Court – Orders
Dharmendra Kumar @ Gangiya @ … vs The State Of Bihar on 27 April, 2011
                         IN THE HIGH COURT OF JUDICATURE AT PATNA
                                      Cr.Misc. No.12174 of 2011
                     DHARMENDRA KUMAR @ GANGIYA @ DHARMENDRA RAI
                                                  Versus
                                        THE STATE OF BIHAR
                                                -----------

2. 27.04.2011. Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the State.

Although, petitioner is languishing in jail custody

since 09.09.2010 on the allegation that one country made pistol

and two live cartridges were recovered from his possession but

para 9 of this Cr. Misc. case reveals that petitioner carries

criminal antecedent of several cases.

Taking into consideration the above stated facts and

circumstances, I do not feel it proper to release the petitioner on

bail. Accordingly, his prayer for bail in connection with

Gopalpur P.S. Case No. 65 of 2010 stands rejected, at least, at

this stage. However, if the trial of the petitioner is not concluded

within six months from the date of receipt of this order the

petitioner shall be released on bail on furnishing bail bonds of

Rs. 10,000/- (Ten thousand) with two sureties of the like amount

each to the satisfaction of Court concerned.

 Ibrar/-                                                  ( Hemant Kumar Srivastava, J.)