High Court Patna High Court - Orders

Vinay Paswan vs The State Of Bihar on 16 November, 2011

Patna High Court – Orders
Vinay Paswan vs The State Of Bihar on 16 November, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.37521 of 2011
                 Vinay Paswan, S/o Ramdeo Paswan, resident of village-Bharub, P.S.-Obra,
                 District-Aurangabad.                       ..............Petitioner
                                          Versus
                 The State of Bihar                         ..............Opp. Party.
                                         -----------

2 16.11.2011 Heard learned counsel for the petitioner and learned

counsel appearing on behalf of the State.

The petitioner is in custody since 27.3.2011 in

connection with a case registered for the offence under Sections

399, 402 of the IPC and Section 25(1-b), 26 and 35 of the Arms

Act.

It is submitted that from the possession of the petitioner

two live cartridges of .315 bore and a Nokia mobile was recovered

and seized. The charge sheet has already been submitted against

the petitioner.

Considering the nature of allegation and period of

custody, the petitioner above named is directed to be released on

bail on furnishing bail bonds of Rs. 10,000/- (Ten Thousand only)

with two sureties of the like amount each to the satisfaction of the

learned Chief Judicial Magistrate, Muzaffarpur in connection with

Sadar P. S. Case No. 106 of 2011 (G.R. No. 1077 of 2011).

     Sanjeet/                                           (Ashwani Kumar Singh, J.)