IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.25728 of 2011
Manoj Sah
Versus
The State Of Bihar
-----------
2. 03.08.2011 Heard learned counsel for the petitioner and the State.
In this case, country-made pistol, 7 live cartridges and 3
SIM Cards were recovered from below the bed of the room of
petitioner. The petitioner has stated that all the SIM cards were
purchased by him but with regard to the arms and cartridges
submission has been made that he was not present at his house which
is a joint family property where he is living along with father and
brothers. The fact is that the petitioner has not disputed that all the
SIM cards were purchased by him and the country-made pistol was
lying along with those SIM Cards. Petitioner was taken in custody on
13th July 2011 and since then he is in jail. His detention in jail is hardly
for one month.
In the fact s and circumstances of the case, prayer for bail is
rejected at this stage. However, if so advised, petitioner may renew his
prayer for bail after six months.
(Shivaji Pandey, J)
Jay/