High Court Patna High Court - Orders

Mahender Singh vs The State Of Bihar on 20 September, 2011

Patna High Court – Orders
Mahender Singh vs The State Of Bihar on 20 September, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Criminal Miscellaneous No.26064 of 2011
                         Sanjay Kumar @ Sanjay Kumar Singh
                                            Versus
                                   The State Of Bihar
                                ----------------------------------

with
Criminal Miscellaneous No.27135 of 2011
Mahender Singh
Versus
The State Of Bihar

———————————-

with
Criminal Miscellaneous No.17114 of 2011
Kush Kumar Singh @ Kush Singh
Versus
The State Of Bihar

———————————-

3 20-09-2011 All the three petitions are taken enbloc as the

above-said petitions arise out of Arrah Town P.S. Case

No. 64 of 2011 registered under Section-414 of the Indian

Penal Code and various provisions of the Arms Act and

accordingly, all the above-said petitions are being

disposed of by this common order.

Heard learned counsels for the petitioners as

well as learned Additional Public Prosecutor for the state.

Petitioners are in jail custody since 08-03-2011

on the charges that one pistol and four cartridges were

recovered from the possession of each of the petitioners

and furthermore, one pistol, three chargers containing 32

cartridges and 10 Kartus were recovered from the dicky of

the motorcycle which was being used by the petitioners at

the time of alleged recovery.

2

Considering the facts and circumstances as

well as submissions of the parties, the petitioners, namely

Sanjay Kumar @ Sanjay Kumar Singh (in Cr. Misc. No.

26064 of 2011), Mahender Singh (in Cr. Misc. No. 27135

of 2011) and Kush Kumar Singh @ Kush Singh (in Cr.

Misc. No. 17114 of 2011) are directed to be released on

bail on furnishing bail bonds of Rs 10,000/- (ten thousand)

each with two sureties of the like amount each in

connection with Arrah Town P.S. Case No. 64 of 2011 to

the satisfaction of Chief Judicial Magistrate/Concerned

Court, Arrah, Bhohpur.

AKV/- ( Hemant Kumar Srivastava,J.)