High Court Patna High Court - Orders

Chandan Kumar vs The State Of Bihar on 14 February, 2011

Patna High Court – Orders
Chandan Kumar vs The State Of Bihar on 14 February, 2011
                                IN THE HIGH COURT OF JUDICATURE AT PATNA
                                            Cr.Misc. No.997 of 2011
                                     CHANDAN KUMAR, son of Jairaj Paswan
                                                     Versus
                                            THE STATE OF BIHAR
                                                    -----------

2 14.02.2011 Heard learned counsel for the petitioner as well as learned

P.P. for the State.

Petitioner seeks his bail in connection with Nawada P.S.

case No. 354 of 2010 registered under Section 25(1-b), 1, 26 & 35 of the

Arms Act.

Allegedly, 19 cartridges were recovered from conscious

possession of the petitioner. It is a matter of commonsense that without

any firearm the cartridges are meaningless.

Considering the aforesaid facts and circumstances as well

as period of detention of the petitioner in jail custody, petitioner, namely,

Chandan Kumar is directed to 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 learned C.J.M., Nawada in connection with

above stated Nawada P.S. case No. 354 of 2010.

( Hemant Kumar Srivastava,J.)
PN