High Court Patna High Court - Orders

Sanjeev Kumar vs The State Of Bihar on 22 February, 2011

Patna High Court – Orders
Sanjeev Kumar vs The State Of Bihar on 22 February, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.1206 of 2011
      SANJEEV KUMAR, SON OF AWADH SINGH @ AWADH KISHORE SINGH
                                     Versus
                             THE STATE OF BIHAR
                                    -----------

02 22.02.2011 Heard learned counsel for the petitioner as well as

learned Public Prosecutor for the State.

Petitioner seeks his bail in connection with

Govindpur P.S. Case No. 63 of 2010 registered under Sections

25(1-B) (a), 26 of the Arms Act.

Allegedly, one country made three nut was recovered

from conscious possession of the petitioner. Admittedly, no

cartridge has been found either in the aforesaid three nut or in the

possession of petitioner. The petitioner is languishing in jail

custody since 29.09.2010.

Considering the aforesaid facts and circumstances as

well as period of detention of the petitioner in jail custody, let the

petitioner be released on bail on furnishing bail bonds of Rs.

10,000/- (Ten Thousand) with two sureties of the like amount each

to the satisfaction of Chief Judicial Magistrate, Nawada in

connection with above stated Govindpur P.S. Case No. 63 of 2010.

Shahzad                                       (Hemant Kumar Srivastava, J )