Patna High Court – Orders
Rupesh Kumar @ Rupesh Yadav vs State Of Bihar on 4 July, 2008
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24719 of 2008
RUPESH KUMAR @ RUPESH YADAV
Versus
STATE OF BIHAR
-----------
2. 4/7/2008 Heard.
The case is under various Sections of the Arms Act
and the petitioner Rupesh Kumar @ Rupesh Yadav is named in
the F.I.R. However, on a careful reading of the F.I.R., it is
indicated that the Jhola in which the loaded pistol and other
Arms were found, was at a place, which was in between two
accused Tovid Kumar Yadav and Ramji Yadav.
Considering the circumstances of the case, let
petitioner Rupesh Kumar @ Rupesh Yadav be released from
custody on furnishing bond of Rs. 10,000/- (Ten thousand) with
two sureties of the like amount each to the satisfaction of Chief
Judicial Magistrate, Gaya, in connection with Chandauti P.S.
Case No. 55 of 2008.
S.Ali (Dharnidhar Jha, J.)