IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.35321 of 2010
VINOD RAVIDAS
Versus
STATE OF BIHAR
-----------
2. 11.10.2010. Heard learned counsel appearing on behalf
of the petitioner and the learned counsel
appearing on behalf of the State.
The petitioner is in custody in
connection with Laxmipur P.S.Case No.03 of 2010
for the offences punishable under sections 25(1-
A)B, 26 and 35 of the arms Act and section 411 of
the Indian penal Code.
Learned counsel for the petitioner
submits that in so far as the seizure of motor-
cycle is concerned, a separate F.I.R. has been
instituted. The petitioner is in custody in the
present case for the alleged recovery of 2 live
cartridges and a sim of Air Tel Mobile
connection. He submits that for the said alleged
recovery, he has remained in custody since
6.1.2010. Learned counsel further submits that
apart from cases taken note of, the petitioner is
not involved in any other case. Learned counsel
further submits that vide order dated 15.7.2010
passed in Cr.Misc.No.23038 of 2010, co-accused
Ranjit Ravidas has been granted bail by this
2
court.
Considering the circumstances and the
submissions of the learned counsel for the
petitioner, let petitioner Vinod Ravidas be
released on furnishing bail bond of Rs.10,000/-
(ten thousand) with two sureties of the like
amount each to the satisfaction of the Chief
Judicial Magistrate, Jamui in connection with
Laxmipur P.S.Case no.03 of 2010.
ahk (Jyoti Saran, J)