IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24864 of 2010
BIRENDRA KUMAR RAI
Versus
STATE OF BIHAR
-----------
2 1.10.2010 Heard counsel for the petitioner and the State.
The petitioner is an accused in a case under section
420 of the Penal Code and under the Arms Act.
Learned counsel for the petitioner submits that a
country made pistol has been recovered from the possession of
the petitioner and he is in custody since more than six months.
He further submits that the co-accused Chandan Kumar Singh
from whose possession the alleged bag containing a sum of Rs.3
lacs was recovered has been allowed bail by this court by order
dated 2.6.2010 passed in Cr.Misc.No.19174 of 2010.
In the facts and circumstances of the case, the
petitioner Birendra Kumar Rai is directed to be released on bail
in connection with Maranchi (Panchmala) P.S. Case No.14/10
on furnishing bail bond of Rs.5,000/- with two sureties of the
like amount each to the satisfaction of the Addl. Chief Judicial
Magistrate, Barh.
(S.P.Singh,J)
KHAN