High Court Patna High Court - Orders

Ramesh Mehta vs The State Of Bihar on 11 February, 2011

Patna High Court – Orders
Ramesh Mehta vs The State Of Bihar on 11 February, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.4400 of 2011
                  RAMESH MEHTA SON OF HIRA LAL MEHTA A RESIDENT OF
                  VILLAGE- BRAHMPUR, POLICE STATION- BIRPUR DISTRICT-
                  SUPAUL.                                       .....PETITIONER.
                                               Versus
                      THE STATE OF BIHAR.                .....OPPOSITE PARTY.
                                             -----------

2. 11.02.2011 Heard learned counsel for the petitioner and

learned counsel for the State.

The petitioner is in relation to Birpur P.S. Case

No. 139 of 2010 instituted under Sections 25(1-B), A/26 of the

Arms Act.

It is alleged that recovery of unlicensed weapon

from his custody on the eve of elections. He is in custody since

8.10.2010. It is alleged that there is no independent witness to

the seizure list.

Be that as it may, petitioner, namely, Ramesh

Mehta is directed to be released on bail on furnishing bail bond

of Rs. 10,000/-(Ten Thousand) with two sureties of the like

amount each to the satisfaction of the learned S.D.J.M, Birpur in

connection with Birpur P.S. Case No. 139 of 2010. .

         Devendra/                                      ( Navaniti Prasad, J.)