High Court Patna High Court - Orders

Ram Ratan Kumar vs State Of Bihar on 14 June, 2010

Patna High Court – Orders
Ram Ratan Kumar vs State Of Bihar on 14 June, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.20187 of 2010
                      RAM RATAN KUMAR SON OF SRI YUGAL PRASAD
                     RESIDENT OF VAIRIGANJ, P.S. KARAYPARSURAY,
                     DISTRICT NALANDA
                                                  --- PETITIONER.
                                              Versus
                                 STATE OF BIHAR--Opp. Party.
                                            -----------

2/ 14.06.2010 Heard the parties.

In a criminal prosecution for offence under sections 25 (1-

B) (a)/ 26/35 of the Arms Act, the petitioner is named in the F.I.R. as

an accused and there is allegation of recovery of three country made

rifles in dismantled condition.

It is submitted that according to the prosecution case the

petitioner appears to be merely a carrier and one co-accused Ajay

Kumar appears to be owner of the aforesaid seized firearms. It is also

submitted that petitioner was arrested merely on suspicion at a Railway

platform and firearms recovered were not seized from the conscious

possession of the petitioner. He is a man of absolutely fair antecedent

and he has remained in judicial custody for about four months.

In the aforesaid facts and circumstances let the above

named petitioner be enlarged on bail on furnishing bail bonds of Rs.

10,000/- with two sureties of the like amount each to the satisfaction of

Railway Judicial Magistrate, Kiul in Kiul G.R.P.S. Case No. 69 of 2009.

( Birendra Prasad Verma, J )

BTiwary/