High Court Patna High Court - Orders

Ajay Kumar @ Ajay Mandal vs The State Of Bihar on 19 November, 2010

Patna High Court – Orders
Ajay Kumar @ Ajay Mandal vs The State Of Bihar on 19 November, 2010
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                     Cr.Misc. No.41226 of 2010
                      AJAY KUMAR @ AJAY MANDAL
                   SON OF SRI BHUNESHWAR MANDAL
                                Versus
                         THE STATE OF BIHAR
                             -----------

2. 19.11.2010. Heard learned counsel appearing on behalf of

the petitioner and the learned counsel appearing on

behalf of the State.

The petitioner is in custody in connection

with Kiul G.R.P.S.Case No.69 of 2009 for the offence

punishable under section 25(1-B)a, 26 and 35 of the

Arms Act.

Learned counsel for the petitioner submits

that in fact the arms in question was recovered from

one Ram Ratan Kumar and who, in turn, has disclosed

the name of this petitioner as the person who handed

over the arms. Learned counsel thus submits that it

is in these circumstances that the petitioner was

arrested. He further submits that during the course

of investigation of the present case, when the police

arrested the petitioner together with a magazine

giving rise to Kharagpur P.S.Case No.251 of 2009, the

petitioner moved before this Court in

Cr.Misc.No.19396 of 2010 and was granted bail on

7.10.2010. He thus submits that for the alleged

offence, the petitioner, in the present case, has
2

remained in custody since 8.2.2010.

Taking into consideration the submissions of

the learned counsel, let the petitioner Ajay Kumar

alias Ajay Mandal be released on bail on furnishing

bail bond of Rs.10,000/- (ten thousand) with two

sureties of the like amount each to the satisfaction

of Sri A.K.Pandey, Railway Judicial Magistrate,

Kiul in connection with Kiul G.R.P.S.Case No.69 of

2009.

ahk                                      (Jyoti Saran, J)