High Court Patna High Court - Orders

Janardan Yadav vs The State Of Bihar on 14 February, 2011

Patna High Court – Orders
Janardan Yadav vs The State Of Bihar on 14 February, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.4507 of 2011
                Janardan Yadav, Son of Late Ram Swarath Yadav, resident of Village-Chanda,
                P.S.-Athmalgola, District-Patna.                            -Petitioner.

                                         VERSUS

                The State of Bihar                                             -Opposite Party.
                                          -----------

02 14.02.2011 The petitioner is in custody since 27.10.2010 in relation

to Athmalgola P.S. Case No.38 of 2009 instituted under Arms Act for

alleged recovery of country made gun in which house petitioner

resides along with other members.

On behalf of the petitioner, it is submitted that there is

no exclusive possession of the petitioner in respect of the arms in

question.

Be that as it may, let the petitioner above-named be

released on bail on furnishing a bail bond of Rs.10,000/- (Rupees Ten

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

the Additional Chief Judicial Magistrate, Barh, District Patna in

connection with Athmalgola P.S. Case No.38 of 2009.

     Trivedi/                                (Navaniti Prasad Singh, J.)