IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.8950 of 2011
VIKASH KUMAR, S/o Jawahar Roy
Versus
THE STATE OF BIHAR
-----------
2/ 11.03.2011 Heard learned counsel for the parties.
The petitioner is an accused in a case under Arms Act.
As per the prosecution case, while the petitioner along
with another was riding a motorcycle they were apprehended by
the police and one country made pistol and a cartridge were seized
from their possession.
The petitioner submits that motorcycle belongs to him.
He further submits that he has been implicated in this case by the
local Chaukidar. The petitioner does not have any criminal
antecedent. The petitioner is in custody since 18.09.2010.
Counsel for the State opposes the prayer for bail and
submits that case diary may be called for.
In the circumstances, petitioner, named above, is
directed to be released on bail on furnishing bail bond of Rs.
5,000/- (Five thousand) with two sureties of the like amount each
to the satisfaction of Chief Judicial Magistrate, Begusarai in
connection with Barauni P.S. case no. 306 of 2010, with the
condition that petitioner would co-operate in trial and would not
take unnecessary adjournment in the case.
(Samarendra Pratap Singh, J.)
Uday/