High Court Patna High Court - Orders

Abhishek Kumar vs The State Of Bihar on 12 July, 2011

Patna High Court – Orders
Abhishek Kumar vs The State Of Bihar on 12 July, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA

                                   Criminal Miscellaneous No.61 of 2011

                                   ABHISHEK KUMAR, S/O-SHRI BHULAN SINGH
                                                  Versus
                                         THE STATE OF BIHAR

04        12.07.2011

Heard learned counsel for the petitioner as well as learned

Additional Public Prosecutor for the State.

Allegedly, petitioner was caught with one automatic pistol

said to be made in U.S.A. and three live cartridges as well as one empty

magazine.

Learned counsel for the petitioner drew my attention

towards Para Nos. 13 and 33 of the case diary and submitted that when

the aforesaid pistol was sent for examination, the said pistol was found

as country made pistol. The report of S.I., Kotwali reveals that petitioner

does not have any criminal antecedent.

Considering the aforesaid facts and circumstances as well

as this aspect of the matter that petitioner is languishing in jail custody

since 23.08.2010, let the petitioner 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 Chief Judicial Magistrate, Patna in

connection with Patna Kotwali P.S. Case No. 247 of 2010.

Shahzad                                        ( Hemant Kumar Srivastava, J.)