IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.26064 of 2011
Sanjay Kumar @ Sanjay Kumar Singh
Versus
The State Of Bihar
----------------------------------
with
Criminal Miscellaneous No.27135 of 2011
Mahender Singh
Versus
The State Of Bihar
———————————-
with
Criminal Miscellaneous No.17114 of 2011
Kush Kumar Singh @ Kush Singh
Versus
The State Of Bihar
———————————-
3 20-09-2011 All the three petitions are taken enbloc as the
above-said petitions arise out of Arrah Town P.S. Case
No. 64 of 2011 registered under Section-414 of the Indian
Penal Code and various provisions of the Arms Act and
accordingly, all the above-said petitions are being
disposed of by this common order.
Heard learned counsels for the petitioners as
well as learned Additional Public Prosecutor for the state.
Petitioners are in jail custody since 08-03-2011
on the charges that one pistol and four cartridges were
recovered from the possession of each of the petitioners
and furthermore, one pistol, three chargers containing 32
cartridges and 10 Kartus were recovered from the dicky of
the motorcycle which was being used by the petitioners at
the time of alleged recovery.
2
Considering the facts and circumstances as
well as submissions of the parties, the petitioners, namely
Sanjay Kumar @ Sanjay Kumar Singh (in Cr. Misc. No.
26064 of 2011), Mahender Singh (in Cr. Misc. No. 27135
of 2011) and Kush Kumar Singh @ Kush Singh (in Cr.
Misc. No. 17114 of 2011) are directed to be released on
bail on furnishing bail bonds of Rs 10,000/- (ten thousand)
each with two sureties of the like amount each in
connection with Arrah Town P.S. Case No. 64 of 2011 to
the satisfaction of Chief Judicial Magistrate/Concerned
Court, Arrah, Bhohpur.
AKV/- ( Hemant Kumar Srivastava,J.)