High Court Patna High Court - Orders

Ram Vinay Pandey vs The State Of Bihar on 25 January, 2011

Patna High Court – Orders
Ram Vinay Pandey vs The State Of Bihar on 25 January, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.44600 of 2010
                   RAM VINAY PANDEY, son of Late Radheshyam Pandey
                                          Versus
                                THE STATE OF BIHAR
                                        -----------

2 25.01.2011 Heard learned counsel for the

petitioner as well as learned P.P. for

the State.

Petitioner seeks his bail in

connection with Sikrahta P.S. Case No.46

of 2010 registered under Sections 25(1-b)

A/26 of the Arms Act.

Allegedly, two country made

rifles were recovered from the house of

the petitioner. The said rifles had been

hiden beneath the earth.

The contention of learned counsel

for the petitioner is that the petitioner

has falsely been implicated in this case

at the instance of his enemies and he

further submits that even if the

prosecution story assumed to be true,

then also, the said recovery has been

made from joint house. He also submits

that petitioner does not have any
2

criminal antecedent.

Considering the submissions as

well as period of detention of the

petitioner, particularly, keeping in mind

the fact that the petitioner does not

have any criminal antecedent, petitioner,

namely, Shiv Pujan Rai is directed to 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 learned C.J.M., Bhojpur

at Ara in connection with above stated

Sikrahta P.S. Case No.46 of 2010.

(Hemant Kumar Srivastava,J.)
PN