IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.42608 of 2010
ANANDI PRASAD
Versus
THE STATE OF BIHAR
-----------
03. 17.03.2011. Heard.
The police raided the house of the
petitioner and recovered two mousers, country
made pistols from the one corner of the house
which was concealed in polythene. There were
seven cartridges and four empty cartridges
also along with four copies of letter pads
written over it MCC Samaj Sudhark Sangathan.
On the above recoveries, the petitioner was
alleged to be the member of the MCC and he
was made an accused.
The contention is that the petitioner
has falsely been implicated in this case on
account of his political links and further
that the recoveries are transplanted.
Regard being had to the evidence of
recovery as collected by the police on spot,
the court is not inclined to grant bail to
the petitioner. Petition is dismissed.
However, as soon as the petitioner
completes one year of confinement in Gurua
P.S.Case No.53 of 2010 without the trial
2
being concluded, the petitioner shall be
admitted to bail by the court below, i.e.,
S.D.J.M., Sherghati, Gaya on execution of a
bond to his own satisfaction.
B.Kr. ( Dharnidhar Jha,J.)