IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.44600 of 2010
RAM VINAY PANDEY, son of Late Radheshyam Pandey
Versus
THE STATE OF BIHAR
-----------
2 25.01.2011 Heard learned counsel for the
petitioner as well as learned P.P. for
the State.
Petitioner seeks his bail in
connection with Sikrahta P.S. Case No.46
of 2010 registered under Sections 25(1-b)
A/26 of the Arms Act.
Allegedly, two country made
rifles were recovered from the house of
the petitioner. The said rifles had been
hiden beneath the earth.
The contention of learned counsel
for the petitioner is that the petitioner
has falsely been implicated in this case
at the instance of his enemies and he
further submits that even if the
prosecution story assumed to be true,
then also, the said recovery has been
made from joint house. He also submits
that petitioner does not have any
2
criminal antecedent.
Considering the submissions as
well as period of detention of the
petitioner, particularly, keeping in mind
the fact that the petitioner does not
have any criminal antecedent, petitioner,
namely, Shiv Pujan 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., Bhojpur
at Ara in connection with above stated
Sikrahta P.S. Case No.46 of 2010.
(Hemant Kumar Srivastava,J.)
PN