High Court Patna High Court - Orders

Md. Raju vs The State Of Bihar on 12 October, 2011

Patna High Court – Orders
Md. Raju vs The State Of Bihar on 12 October, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Criminal Miscellaneous No.33376 of 2011
                       Md. Raju son of late Imteyaz, resident of Dargah Nahar Pul Ke
                       Pass, P.S.-Sultanganj, District-Patna.
                                                                                   .......Petitioner
                                                    Versus
                       The State Of Bihar.
                                                                          .......Opposite Party
                                       ----------------------------------

02 12.10.2011 Heard learned counsel for the petitioner and learned

Additional Public Prosecutor for the State.

The petitioner seeks bail in connection with Bahadur

P.S. Case No. 22 of 2011 for the offences punishable under sections

25 (1-b) A 26 of the Arms Act.

Learned counsel appearing on behalf of petitioner

submits that petitioner has been falsely implicated in this case

showing false recovery of loaded country made pistol along with one

cartridge and the petition is languishing in custody since 07.03.2011

due to recovery of loaded country made pistol and one cartridge.

Having regard to the facts and circumstances of this

case, the petitioner above named, is directed to be released on bail on

furnishing bail bond of Rs. 10,000/- (ten thousand) with two sureties

of the like amount each to the satisfaction of the leaned Judicial

Magistrate, 1st Class, Patna City in connection with Bahadur P.S. Case

No. 22 of 2011 out of two sureties, one surety must be a parent or

close relative of the petitioner.

(Rajendra Kumar Mishra, J.)
Safik