IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.33430 of 2010
UDAY KUMAR
Versus
STATE OF BIHAR
-----------
2. 17.09.2010. Heard learned counsel for the petitioner
and the State.
The petitioner is languishing in custody
since 30.05.2010 in a case registered under
Sections 390,402, 414 of the I.P.C. and Section
25(1-B)A/26-35 of the Arms Act.
It is alleged that on raid, six persons
were arrested and from house of the petitioner
one ring, watch, seven sim cards and two mobile
phones were recovered.
It is submitted that prior to lodging of
the present case, the petitioner was involved
only in a case under Section 498A of the I.P.C.
but subsequent to the present case the
petitioner has been involved in two other cases.
It is submitted that the petitioner prior to the
present case was never implicated in similar
nature of offence.
Considering the general nature of
recovery and the fact that at the time of
lodging of present case, the petitioner was not
involved in any case of similar nature, let the
2
petitioner above named 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 A.C.J.M.
Danapur, in connection with Danapur P.S. Case
No. 159 of 2010.
Learned court below will be at liberty
to cancel the bail of the petitioner if the
petitioner gets himself involved in similar
nature of offence.
U.K. (Dinesh Kumar Singh,J.)