High Court Patna High Court - Orders

Babloo Kumar vs State Of Bihar on 1 July, 2008

Patna High Court – Orders
Babloo Kumar vs State Of Bihar on 1 July, 2008
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.23939 of 2008
                                   BABLOO KUMAR
                                      Versus
                                  STATE OF BIHAR
                                   -----------

2. 1.7.2008 Heard.

The petitioner was captured by the police and

questioned. Before questioning the police found a

country made pistol loaded with a live cartridge in

possession of the petitioner in addition to another

live cartridge. The police states that on further

questioning the petitioner pointed out that he had

purchased a motorcycle which was the subject matter of

theft and that was lying in his house. The rejection

order does not indicate that indeed the motorcycle was

the subject matter of any reported theft. However,

there is a definite story of recovery of arms,

considering which the prayer for bail of the

petitioner is dismissed for the present. As soon as

the petitioner completes one year of his custody from

14.8.2007 the court below, i.e. Chief Judicial

Magistrate, Patna in connection with Jakkanpur

P.S.Case no.162 of 2007 shall release the petitioner

on bail on execution of a bond of his own

satisfaction.

( Dharnidhar Jha, J. )
B.Kr.