High Court Patna High Court - Orders

Bachchu Mistry vs The State Of Bihar on 17 March, 2011

Patna High Court – Orders
Bachchu Mistry vs The State Of Bihar on 17 March, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr. Misc. No.5408 of 2011
                Bachchu Mistry, Son of Sri Chandeshwar Mistry, R/o-Vill.-Saure, P.S.-
                Nalanda, District-Nalanda.                                -Petitioner.
                                         VERSUS
                The State of Bihar                                   -Opposite Party.
                                         -----------

02 17.03.2011 The petitioner is in custody since 09.10.2010 in relation

to Nalanda P.S. Case No.91 of 2010 instituted under various sections

of the Arms Act.

It is alleged that the petitioner was found operating a

mini gun factory. From perusal of the seizure list, it appears that there

were certain instruments which are alleged to be used for making

country made pistols including recovery of country made pistol.

Considering the aforesaid, the petitioner above-named

may be released on bail on furnishing a bail bond of Rs.10,000/-

(Rupees Ten Thousand) with two sureties of like amount each to the

satisfaction of the trial Court after charges are framed but not before

the 2nd May, 2011.

     Trivedi/                               (Navaniti Prasad Singh, J.)