High Court Patna High Court - Orders

Srinivas Kumar vs The State Of Bihar on 24 October, 2011

Patna High Court – Orders
Srinivas Kumar vs The State Of Bihar on 24 October, 2011
           IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Cr.Misc. No.19664 of 2011
           Srinivas Kumar, son of Ganauri Singh @ Ganouri Mahto, resident of
           Village- Soradih, P.S. Harnaut (Telmar), District Nalanda
                                    Versus
                              The State Of Bihar
                                   -----------

04/ 24.10.2011 Heard learned counsel for the petitioner and the

State.

In the light of the order of the High Court dated

1.8.2011, petitioner appeared before the Investigating

Officer but the police officer was not satisfied with his

explanation for possessing the forged arms licence. In such

view of the matter, I am not inclined to entertain this

petition for grant of bail in the event of arrest to the

petitioner, who possessed the arms on the basis of forged

arms licence. Counsel for the petitioner, however,

submitted that forged arms licence has now been deposited

before the authorities.

After lodging of the present case, deposit of the

arms licence will not absolve the petitioner of the overt act

alleged against him in the First Information Report.

Let the petitioner above named surrender in the

court of Chief Judicial Magistrate, Nalanda at Biharsharif

in connection with Harnaut (Telmar) P.S. Case No. 226 of
2

2010 within four weeks from the date of receipt of this

order in the court below and apply for regular bail, which

should be considered and disposed of in accordance with

law.

This application is rejected and the order dated

1.8.2011 granting provisional bail to the petitioner is

recalled.

Arjun/                                     ( V. N. Sinha, J.)