High Court Patna High Court - Orders

Ravi Shankar Mishra vs The State Of Bihar on 3 August, 2011

Patna High Court – Orders
Ravi Shankar Mishra vs The State Of Bihar on 3 August, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.25747 of 2011
                           Ravi Shankar Mishra Son of Sri Lotan Mishra.
                                               Versus
                                        The State Of Bihar
                                             -----------

2 03.08.2011 Heard learned counsel for the petitioner and the State.

This matter relates to Shahpur P.S. Case No. 09 of

2011 for the offences under Section 25(1-b) A, 26 of the Arms

Act.

In the first information report, it appears that during

search one country made pistol alongwith one live cartridge .315

bore was recovered from the possession of the petitioner. The

petitioner in paragraph-10 has stated that he has no criminal

antecedent and he is languishing in jail custody since

28.01.2011.

In view of the period of detention and having no

criminal antecedent, the petitioner is granted bail on furnishing

bail bonds of Rs. 10,000/- (ten thousand) with two sureties of the

like amount each to the satisfaction of Judicial Magistrate, 1 st

Class, Bhojpur at Ara in connection with Shahpur P.S. Case No.

09 of 2011.

( Shivaji Pandey, J.)
Md. Ibrarul