IN THE HIGH COURT OF JUDICATURE AT PATNA
CR.MISC. NO.41937 OF 2010
VIJAY SINGH, SON OF SHRI RAMJEE VAN SINGH, RESIDENT OF VILLAGE
KHURHAN, POLICE STATION ALAMNAGAR, DISTRICT MADHEPURA
VERSUS
THE STATE OF BIHAR
********
2 22/12/2010 Heard Counsel for the petitioner and the A.P.P.
appearing on behalf of the State.
The petitioner is an accused in a case under
Sections 25 (1-B) A & 26 of the Arms Act. The allegation
is that one loaded pistol and seven cartridges were
recovered from the petitioner. The petitioner is involved in
three other criminal cases.
Considering the facts aforesaid, I am not
inclined to grant bail to the above named petitioner for
the present. This application is accordingly dismissed.
Anand ( Sheema Ali Khan, J. )