High Court Jharkhand High Court

Dilip Kumar Singh @ Dilip Singh vs State Of Jharkhand on 14 November, 2011

Jharkhand High Court
Dilip Kumar Singh @ Dilip Singh vs State Of Jharkhand on 14 November, 2011
          THE HIGH COURT OF JHARKHAND AT RANCHI
                        B.A. No. 6996 of 2011

          Dilip Kumar Singh @ Dilip Singh      .....   Petitioner
                                 Versus
          The State of Jharkhand       ....      Opposite Party

          CORAM:       HON'BLE MR. JUSTICE H.C. MISHRA

          For the Petitioner       :Mr. N. K. Chatterjee
          For the State            :A. P.P.

                             -----
3/14.11.2011

Heard learned counsel for the petitioner and learned A.P.P. for the
Prosecution.

Petitioner has been made accused for the offence under Sections
25(1-B)(a) of the Arms Act, in connection with Rajpur P.S. Case No. 24 of
2011, corresponding to G.R. No. 512 of 2011.

The petitioner was apprehended on 09.07.2011 and from the
possession of this petitioner one loaded country made Pistol and eight live
cartridges were recovered.

In the facts and circumstances of the case, I am inclined to release the
petitioner on bail. Accordingly, the petitioner Dilip Kumar Singh @ Dilip
Singh is directed to be released on bail, on furnishing bail bond of
Rs.10,000/- (Rupees Ten Thousand) with two sureties of like amount each to
the satisfaction of learned Chief Judicial Magistrate, Chatra in connection
with Rajpur P.S. Case No. 24 of 2011, corresponding to G.R. No. 512 of
2011.

(H. C. Mishra, J)
Umesh/-