High Court Patna High Court - Orders

Sunil Kumar @ Pinku Don @ Don vs State Of Bihar on 6 August, 2010

Patna High Court – Orders
Sunil Kumar @ Pinku Don @ Don vs State Of Bihar on 6 August, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.26852 of 2010
                         SUNIL KUMAR @ PINKU DON @ DON
                                           Versus
                                    STATE OF BIHAR
                                         -----------

2. 06.08.2010 Heard learned counsel appearing on behalf of the

petitioner and learned counsel appearing on behalf of the

State.

The petitioner is in custody in connection with

Deep Nagar P.S. Case No. 219 of 2009 for offence

punishable under Sections 414, 120(B) of the Indian Penal

Code and Sections 25 (1-b) a, 26 and 35 of the Arms Act.

Considering the submission of learned counsel

for the petitioner that except a loaded pistol and three

cartridges, no other incriminating article was recovered

from the possession of this petitioner and that for the

alleged offence the petitioner has remained in custody since,

21.10.2009, let the petitioner, namely, Sunil Kumar @

Pinku Don @ Don be released on bail furnishing bail

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

the like amount each to the satisfaction of Chief Judicial

Magistrate, Nalanda in connection with Deep Nagar P.S.

Case No. 219 of 2009.

Anand Kr.                                                 (Jyoti Saran, J.)