IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.44912 of 2010
MOHAN @ MOHAN RAI, son of Suraj Singh
Versus
THE STATE OF BIHAR
-----------
2 28.01.2011 Heard learned counsel for the petitioner as well as learned
P.P. for the State.
Petitioner seeks his bail in connection with Bhagwanpur
P.S. Case no.101 of 2010 registered under Sections 25(1b/A/25(i)
(c) 26 and 35 of the Arms Act.
Allegedly, three life cartridges were recovered from
possession of the petitioner. The petitioner is languishing in jail
custody since 26.7.2010.
Considering the period of detention of the petitioner in
jail custody as well as recovery made from his conscious
possession, petitioner, namely, Mohan @ Mohan Rai 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 learned C.J.M., Begusarai in connection with above
stated Bhagwanpur P.S. Case no.101 of 2010.
PN ( Hemant Kumar Srivastava,J.)