High Court Patna High Court - Orders

Dipak Kumar &Amp; Anr vs State Of Bihar on 21 December, 2010

Patna High Court – Orders
Dipak Kumar &Amp; Anr vs State Of Bihar on 21 December, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA

                                   Cr.Misc. No.39984 of 2010

                    1.DIPAK KUMAR SON OF LATE RAMBABU
                   THATHERA, RESIDENT OF KHARIDI BIGHA,
         GENDAPUR, DISTT.-NAWADA.2.JUGNU KUMAR SON OF
    VIJAY PRASAD THATHERA, RESIDENT OF MOHALLA MALGODAM,
                   P.S. AND DISTT. NAWADA.
                                      Versus
                                STATE OF BIHAR
                                    -----------

2 21.12.2010 Heard Smt.Rina Sinha, learned counsel for the

petitioners as well as Smt.Indu Bala Pandey, learned

Additional Public Prosecutor.

The petitioners who are in custody in Nawadah P.S.

Case No.354 of 2010 for the offence under sections 25(1-

B)(a)/26/35 of Arms Act have prayed for grant of bail.

Learned counsel for the petitioners submits that a

raid was conducted in a house from where four persons were

apprehended and from possession of two accused persons a

country made pistol and live cartridges were recovered. He

further submits that nothing has been recovered from the

possession of the petitioners. Petitioners have clean

antecedent. Petitioners are in custody since 30.8.2010.
2

In view of the facts and circumstances, let both the

petitioners, Dipak Kumar and Jugnu Kumar, be released on

bail on furnishing bail bond of Rs.10,000/- each with two

sureties of the like amount each to the satisfaction of C.J.M.,

Nawada, in Nawadah P.S. Case No.354/10.

Anilkr.sinha                            (Rakesh Kumar,J.)