High Court Patna High Court - Orders

Ramesh Kumar Hansda vs State Of Bihar on 10 December, 2010

Patna High Court – Orders
Ramesh Kumar Hansda vs State Of Bihar on 10 December, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.37093 of 2010
                              RAMESH KUMAR HANSDA
                                           Versus
                                    STATE OF BIHAR
                                         -----------

03 10.12.2010 Heard learned counsel for the petitioner as well as

learned P.P. for the State.

Petitioner, namely, Ramesh Kumar Hansda is

languishing in jail custody since 28.04.2010 in connection with

Haweli Kharagpur P.S. Case No. 112 of 2010 registered under

Sections 122, 123, 124 (A) of the I.P.C, 25(1-B) a/26 of the

Arms Act and 17 of the C.L.A. Act.

Admittedly, except the petitioner, none was found

at the time of raid. So far as recovery of fire arms is concerned,

the petitioner has sufficiently been punished by remaining in jail

custody since 28.04.2010.

Considering the aforesaid facts and circumstances

as well as submissions of the parties, above named petitioner

(Ramesh Kumar Hansda), is directed to be released on bail on

furnishing bail bonds of Rs. 10,000/- with two sureties of the

like amount each to the satisfaction of learned Additional

Sessions Judge F.T.C-III, Munger in connection with Kharagpur

P.S. Case No. 112 of 2010.

       Shahzad                             ( Hemant Kumar Srivastava, J.)