High Court Patna High Court - Orders

Sanjay Mistry vs The State Of Bihar on 26 April, 2011

Patna High Court – Orders
Sanjay Mistry vs The State Of Bihar on 26 April, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.7636 of 2011
                                       SANJAY MISTRY
                                              Versus
                                    THE STATE OF BIHAR
                                            -----------

03/ 26.04.2011 Heard learned counsel for the petitioner as well as learned

Addl. P.P. for the State.

Allegedly, a mini gun factory was unearthed from a hut and

the petitioner was not arrested from the said hut rather he was caught

by the police while he was trying to flee from there. The report of the

Superintendent of Police, Jehanabad reveals that the petitioner does

not have any criminal antecedent and he is languishing in jail custody

since 6.10.2010.

Taking into consideration the above facts and circumstances

as well as submissions of the parties, let the petitioner, Sanjay Mistry,

be released on bail on furnishing bail bonds of Rs 10,000/- with two

sureties of the like amount each to the satisfaction of the Chief

Judicial Magistrate, Jehanabad in Ghoshi P.S. Case no. 209/2010.

      shahid                                                (Hemant Kumar Srivastava,J)