IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19396 of 2011
Raju Kumar @ Rajbardhan Sharma, S/O-Sri Jyotindra Prasad
Versus
The State Of Bihar
with
Cr.Misc. No.20057 of 2011
Mukesh Kumar, S/O-Late Kedar Prasad Singh
Versus
The State Of Bihar
-----------
02 07.07.2011 Both the above stated petitions arise out of
Nawada Town P.S. Case No. 514 of 2010 registered under
various provisions of the Arms Act and, accordingly, both the
above stated petitions are being disposed of by this common
order.
Heard learned counsel for the petitioners as well
as learned Additional Public Prosecutor for the State.
Allegedly, one pistol said to be made in U.S.A.
and six live cartridges were recovered from possession of
petitioner in Cr. Misc. No. 19396 of 2011 and similarly, one
pistol said to be made in Italy along with four live cartridges
were recovered from possession of petitioner in Cr. Misc. No.
20057 of 2011. In course of hearing learned counsel appearing
for petitioner in Cr. Misc. No. 19396 of 2011 drew my
attention towards Annexure-3 to this petition and pointed out
that Seargent Major has found both the pistols as country made
pistols.
Petitioners are in jail custody since 31.12.2010.
Considering the aforesaid facts and
circumstances as well as period of detention of the petitioners
2
in jail custody, let the petitioners be released on bail on
furnishing bail bonds of Rs. 10,000/- (Ten Thousand) each
with two sureties of the like amount each to the satisfaction of
Sri Abhijit Kumar, Judicial Magistrate, 1st Class, Nawada in
connection with Nawada Town P.S. Case No. 514 of 2010.
Shahzad ( Hemant Kumar Srivastava, J.)