High Court Patna High Court - Orders

Mithilesh Kumar @ Bunti Kumar vs The State Of Bihar on 22 September, 2010

Patna High Court – Orders
Mithilesh Kumar @ Bunti Kumar vs The State Of Bihar on 22 September, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.34631 of 2010
                          MITHILESH KUMAR @ BUNTI KUMAR
                                          S/o Raju Prasad
                                                                Petitioner
                                              Versus
                        STATE OF BIHAR                        Opposite Party
                                            -----------

02/ 22.09.2010 Heard learned counsel for the petitioner as well as learned

P.P. for the State.

It is alleged that one country made loaded Katta and ten

cartridges were recovered from the conscious possession of the

petitioner when the police conducted raid at the house of one Binit

Kumar where three persons were arrested and fire arms were

recovered from the aforesaid accused persons. Admittedly co-accused

Binit Kumar from whose possession country made pistol and cartridge

recovered has already been granted privilege of bail by a bench of this

court vide order dated 1.9.2010 passed in Cr. Misc. no. 32178 of 2010.

Considering the facts and circumstances of the case as well

as submissions of the parties, I direct the petitioner to be released on

bail in connection with Sheosagar P.S. Case no. 142 of 2010 on

furnishing bail bond of Rs 10,000-/ with two sureties of the like

amount each to the satisfaction of Chief Judicial Magistrate, Rohtas at

Sasaram.

      shahid                                               (Hemant Kumar Srivastava,J))