IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20187 of 2010
RAM RATAN KUMAR SON OF SRI YUGAL PRASAD
RESIDENT OF VAIRIGANJ, P.S. KARAYPARSURAY,
DISTRICT NALANDA
--- PETITIONER.
Versus
STATE OF BIHAR--Opp. Party.
-----------
2/ 14.06.2010 Heard the parties.
In a criminal prosecution for offence under sections 25 (1-
B) (a)/ 26/35 of the Arms Act, the petitioner is named in the F.I.R. as
an accused and there is allegation of recovery of three country made
rifles in dismantled condition.
It is submitted that according to the prosecution case the
petitioner appears to be merely a carrier and one co-accused Ajay
Kumar appears to be owner of the aforesaid seized firearms. It is also
submitted that petitioner was arrested merely on suspicion at a Railway
platform and firearms recovered were not seized from the conscious
possession of the petitioner. He is a man of absolutely fair antecedent
and he has remained in judicial custody for about four months.
In the aforesaid facts and circumstances let the above
named petitioner be enlarged on bail on furnishing bail bonds of Rs.
10,000/- with two sureties of the like amount each to the satisfaction of
Railway Judicial Magistrate, Kiul in Kiul G.R.P.S. Case No. 69 of 2009.
( Birendra Prasad Verma, J )
BTiwary/