IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Cr.Misc. No.24996 of 2008
                               SANATAN UPADHYAY
                                    Versus
                                STATE OF BIHAR
                                 -----------
2. 8.7.2008 Heard.
The petitioner’s house was searched and
besides his old aged mother and a girl child of
seven years, the police found a country made
rifle, a country made pistol and 18 empty
cartridges. The FIR recites that the petitioner
was not present in his house.
The contention is that the petitioner
does not reside there and the house is resided
only by the ladies. The further contention is
that the petitioner runs a shop in Varanasi and
he also resides there.
Regard being had to the facts of the
case, I am not inclined to release the
petitioner on bail. As soon as the petitioner
completes one year of custody in Kudra P.S.Case
no.109 of 2007 the C.J.M. Kaimur at Bhabua shall
release the petitioner on bail on execution of a
bond of his own satisfaction.
 ( Dharnidhar Jha, J. )
B.Kr.