IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22062 of 2010
VIVEK SINGH @ CHAM CHAM SINGH & ANR
Versus
STATE OF BIHAR
-----------
07. 02.02.2011 The petitioners are in custody in relation to Bochahan
P.S.Case No. 2 of 2010, registered under Section 414 of the
Indian Penal Code read with various Sections of Arms Act.
It is alleged that the petitioners were arrested and from
their possession foreign made pistols were recovered. They were
riding on Motorcycle without a number plate. Learned counsel
for the Petitioners submit that the present case has been
instituted against the grudge of the local police against the grand
father of petitioner No.1 Petitioners were in fact arrested from
another place. The motorcycle in question the petitioners submit
registered in the name of Petitioner no.1 which fact was
substantiated by producing the Registration Book.
Be that as it may, this Court had called for an
antecedent report which does not support the conduct of the
petitioners. In any view of the matter, considering the fact that
the petitioners are in custody for over one year , let the trial
Court take all expeditious steps subject to petitioners co-
operating, to conclude the trial within six months failing which,
the petitioners would be at liberty to renew their prayer for bail.
Namita ( Navaniti Prasad Singh, J.)