IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.43938 of 2010
KUNKUN SAH @ RAJESH RANJAN, SON OF RAM DAS SAH,
RESIDENT OF AMAVI, P.S.-DARHARA, DISTRICT-MUNGER.
.......PETITIONER.
Versus
THE STATE OF BIHAR
-----------
2 19.01.2011 Heard learned counsel for the petitioner as well as
learned P.P. for the State.
Allegedly, one musket and three life cartridges were
recovered from the conscious possession of the petitioner.
Furthermore, petitioner carries criminal antecedent, but learned
counsel for the petitioner drew my attention that the seizure list
was prepared at about 5.20 P.M. whereas the F.I.R. was registered
on 6.45 P.M. and in spite of that the seizure list bears the P.S.
number.
Considering the aforesaid submissions as well as facts
and circumstances of the case petitioner, namely, Anil 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 Sri S.K. Singh, Judicial Magistrate, Ist
Class, Munger in connection with Dharhara P.S. Case No.97 of
2010.
( Hemant Kumar Srivastava, J.)
PN