High Court Patna High Court - Orders

Sunil Kumar Gupta vs State Of Bihar on 21 December, 2010

Patna High Court – Orders
Sunil Kumar Gupta vs State Of Bihar on 21 December, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.41467 of 2010
                      SUNIL KUMAR GUPTA, son of Ram Swarath Sah,
                                         Versus
                                  STATE OF BIHAR
                                        -----------

2/- 21.12.2010 1. Heard learned counsel for the petitioner as well as learned

counsel for the State.

2. Petitioner is an accused for offences punishable under

section 25 (1-b)A, 26, 35 of the Arms Act and under section 17 of the

C.L.A. Act.

3. The allegation against the petitioner is that country made

pistol with one live cartridge was recovered from his possession.

4. Learned counsel for the petitioner submits that the entire

allegation is absolutely false and frivolous and the petitioner has been

implicated in this case on the basis of some suspicion although he has

no criminal antecedents except the two cases including this case which

was lodged on the same day. The petitioner is in custody since May,

2010.

5. Considering the facts and circumstances aforementioned,

petitioner named above is directed to be released on bail on furnishing

bail bond of Rs. 10,000/- with two sureties of the like amount each to

the satisfaction of Sri A. K. Thakur, Judicial Magistrate, 1st, Class,

Sitamarhi in connection with runisaidpur P. S. Case No.141 of 2010.

(S. N. Hussain, J. )
Ashwini/-