High Court Patna High Court - Orders

Brahmeshwar Nath Singh @ … vs The State Of Bihar on 28 June, 2011

Patna High Court – Orders
Brahmeshwar Nath Singh @ … vs The State Of Bihar on 28 June, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Cr.Misc. No.18035 of 2011
            Brahmeshwar Nath Singh @ Brahmeshwar Singh, S/O-Late Ram Balak Singh
                                                Versus
                                         The State Of Bihar
                                              -----------

02 28.06.2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the State.

Allegedly, petitioner did not deposit his licensee

rifle and revolver in police station in spite of cancellation of

licence by the competent authority. It would appear from perusal

of the first information report itself, that at that time petitioner

had been lodged in jail in connection with another case.

Considering the aforesaid facts and circumstances

as well as submissions of the parties, let the petitioner be

released on bail on furnishing bail bonds of Rs. 10,000/- (Ten

Thousand) with two sureties of the like amount each to the

satisfaction of Chief Judicial Magistrate, Bhojpur at Ara in

connection with Pawna P.S. Case No. 02 of 2011.

        Shahzad                                ( Hemant Kumar Srivastava, J.)