High Court Patna High Court - Orders

Pappu Mandal vs The State Of Bihar on 19 August, 2011

Patna High Court – Orders
Pappu Mandal vs The State Of Bihar on 19 August, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Criminal Miscellaneous No.8268 of 2011
                                        Pappu Mandal
                                            Versus
                                     The State Of Bihar

3/      19.08.2011

Heard learned counsel for the petitioner and

learned counsel for the State.

Petitioner is found in joint possession of stolen

motorcycle and exclusive possession of a loaded pistol.

Submission of the learned counsel for the petitioner is that

after recovery of motorcycle, section 414 of the I.P.C. was

added in the case for theft of a motorcycle vide Farbesganj

P.S. Case No. 341 of 2010 in which he is on bail and in

present case for having a loaded country made pistol, he is

in custody since 10.09.2010.

Taking that into consideration, prayer of the

petitioner for bail is allowed.

Let the above named petitioner be enlarged on

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

with two sureties of the like amount each to the

satisfaction of C.J.M., Araria in connection with Araria

(Bairgachhi) P.S. Case No. 398 of 2010.

shail                                       (Mandhata Singh, J.)